IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23817 of 2009(V)
1. M.K.ABDULL, S/O.HASSAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :20/08/2009
O R D E R
V. GIRI, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 23817 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 20th day of August, 2009
JUDGMENT
Petitioner is a holder of regular permit operating on the route
Chittur – Kozhikode. His permit was valid up to 22-12-2008. He submitted
an application for renewal of the permit. While so, taking note of the fact
that another service is also operating on the very same route, the petitioner
sought for a variation of the timings as per Ext.P1 application, which is
pending before the respondent.
2. Having heard the learned Government Pleader also, the writ
petition is disposed of directing the respondent to take a decision on Ext.P1
application within three months from the date of receipt of copy of this
judgment.
V.GIRI, JUDGE.
mn.