High Court Kerala High Court

P.K.Abdul Khader vs The Secretary on 23 April, 2010

Kerala High Court
P.K.Abdul Khader vs The Secretary on 23 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13735 of 2010(N)


1. P.K.ABDUL KHADER,4/239,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/04/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                       W.P(C) NO: 13735 OF 2010
                -----------------------------------------------------------
                   Dated this the 23rd April, 2010.

                                    JUDGMENT

The petitioner is the holder of a regular permit conducting

services on the route Ottapalam-Cherplassery with stage carriage

No: KL-51/9085 as per Ext.P1. The regular permit was valid till

11/4/2010. He has submitted Ext.P2 application for renewal of the

permit. The same is still pending. He has therefore submitted

Ext.P4 application for the issue of a temporary permit so as to

maintain services on the route, under Section 87(1(d) of the Motor

Vehicles Act, 1988. He complains that no orders have been passed

thereon till date. The learned Govt. Pleader has no objection to the

matter being expedited. In the above circumstances, this writ

petition is disposed of directing the respondent to consider the

application for temporary permit of the petitioner, evidenced herein

by Ext.P4 in accordance with law and to pass appropriate orders

thereon as expeditiously as possible and at any rate within a period

of two weeks from the date of receipt of a copy of this judgment.

K. SURENDRA MOHAN
Judge
jj

2

3