High Court Kerala High Court

M0Hammed Kasim vs The Secretary on 5 March, 2010

Kerala High Court
M0Hammed Kasim vs The Secretary on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28562 of 2009(M)


1. M0HAMMED KASIM,KUPPANTEPURAKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/03/2010

 O R D E R
                K.SURENDRA MOHAN, J.
             -------------------------------------------
                W.P.(C) No.28562 of 2009
             -------------------------------------------
          Dated this the 5th day of March, 2010

                          JUDGMENT

The petitioner is a stage carriage operator

conducting service on the route Kottai Azhimugham-Tirur

with stage carriage vehicle No.KL-10/7862. The operation

of the vehicle had to be stopped since there was hue and

cry from the public. Thereafter, temporary permits have

been issued to the petitioner to conduct his services. He

has applied for the grant of a regular permit for

regularising his temporary service. The application for

regular permit has been granted subject to settlement of

timings. The petitioner complains that his timings have

not been settled and permit has not been issued to him.

2. The Government Pleader submits that there are a

number of applications pending which are being

considered on priority basis. Therefore, he assures that

the petitioner’s permit would also be issued without much

delay.

3. In the above circumstances, this Writ Petition is

wpc No.28562/2009 2

disposed of directing the respondent to settle the timings

of the petitioner and to issue the permit that has been

granted to him as expeditiously as possible and at any rate

within a period of two months from the date of receipt of a

copy of this judgment.

K.SURENDRA MOHAN,
JUDGE

css/