IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18231 of 2010(D)
1. MOITHEEN KOYA, PULIYULLATHIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/06/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.18231 of 2010
-------------------------------------------
Dated this the 18th of June, 2010
JUDGMENT
The petitioner is the registered owner of stage
carriage bearing Reg.No.KL-12/B 3440. He has submitted
an application for the issue of a temporary permit on the
route East Hill-City, Chelevoor, Kolathara, Chungam in the
vacancy of stage carriage vehicle bearing Reg.No.KLL
8485. Since the original vehicle is not being operated,
according to the petitioner, there is a temporary need in
existence. Therefore, he has applied for the issue of a
temporary permit under Section 87(1)(c) of the Motor
Vehicles Act, 1988. The petitioner complains that his
application has not been considered so far. Therefore, he
prays for the issue of appropriate directions for the
consideration of Ext.P1. The learned Senior Government
Pleader has no objection to such a direction being issued.
In the above circumstances, this Writ Petition is
disposed of directing the respondent to consider the
application submitted by the petitioner for the issue of a
wpc No.18231/2010 2
temporary permit evidenced herein by Ext.P1 in
accordance with law and to pass appropriate orders
thereon, as expeditiously as possible and at any rate
within a period of two weeks from the date of receipt of a
copy of this judgment.
K.SURENDRA MOHAN,
JUDGE
css/