High Court Kerala High Court

N.S.Seema vs The Regional Transport Authority on 18 November, 2010

Kerala High Court
N.S.Seema vs The Regional Transport Authority on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33997 of 2010(Y)


1. N.S.SEEMA, W/O.LATE M.R.VINOD,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :18/11/2010

 O R D E R
                           C.T.RAVIKUMAR, J.
                        ----------------------------
                        W.P.(C)No.33997 of 2010
                        ----------------------------
                      Dated 18th November, 2010

                               JUDGMENT

The petitioner is the widow of one Sri.Vinod who was the

registered owner of two stage carriages viz., KL 17/A 6056 and KL 4/M

1400. Sri.Vinod was also holding stage carriage permits for the purpose

of operating the said vehicles on certain routes. On his death, the

petitioner submitted Exts.P2 and P3 applications for transfer of the

permits in her name. It is aggrieved by the delay in the matter of

disposal of the said applications that this writ petition has been filed.

2. I have heard the learned counsel appearing for the

petitioner as also the learned Government Pleader.

In view of the facts obtained in this case, this writ petition is

disposed of with a direction to the respondents to consider Exts.P2 and

P3 applications, if they are pending before them, subject to the

production of proof of succession by the petitioner, expeditiously, at any

rate within a period of one month from the date of receipt of a copy of

this judgment.

C.T.RAVIKUMAR
Judge
TKS