High Court Kerala High Court

P.Ameer vs The Secretary on 22 September, 2008

Kerala High Court
P.Ameer vs The Secretary on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20892 of 2008(K)


1. P.AMEER, S/O KOMU HAJI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.SAJU J.VALLYARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/09/2008

 O R D E R
                                V. GIRI, J.

                       -------------------------------

                       W.P.(C) No.20892 of 2008

                       -------------------------------

                 Dated this the 22nd September, 2008.

                            J U D G M E N T

Petitioner has been granted a regular permit for plying

on the route Melattur-Cherpulassery-Alanellur. But he is aggrieved

that the permit is yet to be issued.

2. I heard the learned counsel appearing for the

petitioner and the learned Government Pleader.

3. In the result, the writ petition is disposed of

directing the respondent to issue a permit, in terms of Ext.P1,

provided such order is still in force, going by the priority to be

maintained in the office of RTA, Malappuram, at any rate, within a

period of three months from the date of receipt of a copy of this

judgment. But it is made clear that in the process of doing so, if any

other person is entitled to a permit, on the strength of an order

obtained from the competent authority, the same shall not be over

looked, in the course of compliance of this judgment.

V. GIRI, JUDGE

nj.