IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29670 of 2008(F)
1. MATHEW PAILIKUNJU,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.29670 of 2008
--------------------------
Dated this the 7th October, 2008
J U D G M E N T
Petitioner is the registered owner of a stage carriage
bearing Reg.No.KL-5T 4529 operating on the route
Vaikom-Punalur. Petitioner submits that Exhibit-P1
regular permit was issued and the said permit has been
noted as ‘limited stop fast passenger’ service.
Petitioner submits that there is no service as ‘limited stop
fast passenger’ currently or otherwise contemplated
under the Kerala Motor Vehicles Rules. Therefore, their
service should be treated as fast passenger service as per
Rule 2(3a) of the Kerala Motor Vehicles Rules. Exhibit P3
application is to be considered by the Secretary, Regional
Transport Authority.
Having heard the learned Government Pleader also,
the writ petition is disposed of directing the respondent
to consider whether the request made by the petitioner in
Exhibit P3 is only for a correction of an error and if so,
W.P ( C) No.29670 of 2008
2
orders may be passed within a period of three weeks from
the date of receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment along
with copy of the writ petition before the respondent for
compliance.
(V.GIRI,JUDGE)
ma
W.P ( C) No.29670 of 2008
3
W.P ( C) No.29670 of 2008
4