High Court Madras High Court

M.R.Siva Subramanian vs Regional Transport Authority on 29 January, 2010

Madras High Court
M.R.Siva Subramanian vs Regional Transport Authority on 29 January, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  29-01-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.1528 of 2010

M.R.Siva Subramanian							.. Petitioner.

Versus

Regional Transport Authority,
Cuddalore.									.. Respondent.


Prayer: Petition filed seeking for a Writ of Mandamus, directing the respondent to receive, consider and pass orders on merits on the petitioner's application, dated 19.1.2010 for grant of mini bus permit on the route Ayangudi to Kattumannar Koil Bus Stand Near via, Mela Kanjan Kollai, Keezh Kanjan Kollai, Sirukattur, Eechampoondi, Sandam, Thorappu, Renganathapuram etc., places.

		For Petitioner	  : Ms.Radha Gopalan

		For Respondent     : Mr.C.Devi
					     Government Advocate 

O R D E R

Heard the learned counsel appearing for the petitioner and the learned Government Advocate appearing for the respondent.

2. By consent of both the parties, the writ petition is taken up for hearing and disposal.

3. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if the respondent is directed to receive, consider and pass orders on the application, dated 19.1.2010, on merits and in accordance with law, within a specified period.

4. The learned Government Advocate appearing on behalf of the respondent, has no objection for such an order being passed by this Court.

5. In view of the submissions made by the learned counsels appearing for the parties concerned, the petitioner is permitted to submit the application, dated 19.1.2010, to the respondent seeking for the relief, as prayed for in the present writ petition, within a period of ten days from today. On receipt of such application, the respondent is directed to consider and pass orders thereon, within a period of six weeks from the date of receipt of a copy of the said application
The writ petition is disposed of with the above directions. No costs. Consequently, connected miscellaneous petition is closed.

Index:Yes/No 29-01-2010
Internet:Yes/No
csh

M.JAICHANDREN,J.

csh

To

The Regional Transport Authority,
Cuddalore.

Writ Petition No.1528 of 2010

29-01-2010