High Court Kerala High Court

Najeeb S vs The Secretary on 15 December, 2009

Kerala High Court
Najeeb S vs The Secretary on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31716 of 2009(H)


1. NAJEEB S.,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/12/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 31716 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 15th December, 2009.

                           J U D G M E N T

This writ petition is filed by a stage carriage operator

complaining that despite grant of permit by the RTA, the respondent

is not issuing the permit after settling the timings. He points out that

although the timing conference has been held on 3-9-2009, it has

been adjourned without stating any reasons. According to the

petitioner, this is with ulterior motive to enable the respondent to

allow others to jump the queue.

2. I have heard the learned Government Pleader also. The

learned Government Pleader could not give me any satisfactory

explanation as to why the timing conference in respect of the

petitioner’s permit was adjourned on 3-9-2009, except that there were

objections. The timing conference itself is to hear objections.

Therefore, the reason given by the learned Government Pleader is

unconvincing.

In the above circumstances, I direct the respondent to settle the

timings and issue permit to the petitioner within two weeks from the

date of receipt of a copy of this judgment. The writ petition is

disposed of as above.

Sd/- S. Siri Jagan, Judge.

Tds/