IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31578 of 2010(V)
1. N.P.AJITH KUAMR,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :26/10/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO. 31578 OF 2010
--------------------------------------------
Dated this the 26th day of October, 2010
JUDGMENT
The petitioner is the registered owner of a stage carriage bearing
registration No.KL 11/Z 5999 operating on the route Kozhikode-Thrissur-
Thirur. It is being operated as limited stop ordinary service. He has
submitted Ext.P1 application to convert the same as limited stop fast
passenger service. In short, the request of the petitioner is for the variation
of conditions of permit. The first respondent has already received the said
application. Therefore, the first respondent is bound to pass orders
thereon, in accordance with law. Ext.P2 is the proposed timings. In the
said circumstances, this Writ Petition is disposed of with a direction to the
first respondent to consider and pass orders on Ext.P1 application taking
into account Ext.P2, in accordance with law, expeditiously, at any rate, in
the next RTA meeting or within a period of two months from the date of
receipt of a copy of this judgment whichever is earlier.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO. 3