IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36947 of 2008(W)
1. NATIONAL DEVELOPMENT TRUST, REG. NO.
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE EXECUTIVE DIRECTOR (OPERATIONS),
3. ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.ABRAHAM P.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 36947 OF 2008 (W)
====================
Dated this the 2nd day of January, 2009
J U D G M E N T
The petitioner is a charitable trust with its office at Trivandrum,
which has established a Nursing College at Nedumangad. By Ext.P5, they
applied to the KSRTC for issuing concession passes in order to enable the
students to avail of concessional fares. According to the petitioner, they
have submitted all documents in support of their claim, including Exts. P1
to P4. However, the KSRTC by Ext.P7 called for additional documents
which according to the petitioner have already been furnished. It is also
stated that the petitioner has no further document to produce. Petitioner
submits that the refusal of the KSRTC in passing orders is for the reason
that their registered office is situated in Trivandrum and that their college
is located at Nedumangad.
2. On the other hand, the standing counsel for the KSRTC makes
it clear that they have called for additional documents as they were not
satisfied with the documents which were already produced.
3. As the petitioner has no further documents to produce, the
KSRTC may take a final decision on Ext.P5 application made by the
petitioner, based on the documents which are already made available.
WPC 36947/08
:2 :
However, it is clarified that the fact that the petitioner’s office is in
Trivandrum and that their college is located at Nedumangad by itself may
not be relevant in deciding the matter. The claim of the petitioner as
raised in Ext.P5 will have to be decided on merits untramelled by the
above. This the 1st respondent shall do, as expeditiously as possible, at any
rate within 4 weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp