IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15890 of 2009(E)
1. P.K.SANTHOSH, ROOM NO.3, T.M.COMPLEX,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :09/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 15890 of 2009
--------------------------
Dated this the 9th June,2009
J U D G M E N T
Petitioner sought for an inter-district temporary
permit to operate on the route N.S.S Engineering College-
Palakkad as evidenced by Exhibit-P2. The same was
directed to be considered by this Court under Exhibit-P3
and the Secretary, Regional Transport Authority
proceeded to reject the same under Exhibit-P4, which is
under challenge in this writ petition. Normally I would
have relegated the petitioner to avail the alternate
remedy under the statute. But in the present case, it is
seen that the Secretary Regional Transport Authority has
no jurisdiction to deal with an application for inter
district temporary permit.
2. I heard learned Government Pleader also.
3. Accordingly Ext.P4 is set aside and the 2nd
respondent is directed to place Exhibit-P2 before the next
RTA meeting and the 1st respondent shall thereafter
W.P ( C) No. 15890 of 2009
2
proceed to consider the same and take a decision, after
notice to the petitioner, in accordance with law, within two
months from the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No. 15890 of 2009
3
W.P ( C) No. 15890 of 2009
4