IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4401 of 2010(A)
1. P.K.VIJAYAN, PUTHENKANDATHIL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE CHAIRMAN, REGIONAL TRANSPORT
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/02/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 4401 OF 2010
-----------------------------------------------------------
Dated this the 17th February, 2010.
JUDGMENT
The petitioner was having a regular permit to operate on the
route Kottayam-Bandukka. The route is a long distance inter
district route traversing a distance of more than 500 kilometers.
The permit was valid till 11.9.2006. The petitioner had submitted
an application for renewal of the permit for a further period of five
years, under Section 81 of the Kerala Motor Vehicles Act, 1988.
However, the application for renewal submitted by the petitioner
was rejected on the ground that the length of the route exceeded
140 kilometers. The petitioner challenged the rejection order
before the State Transport Appellate Tribunal. The appeal was
allowed and the first respondent was directed to renew the permit,
to operate as a higher class of service provided the vehicle offered
by the petitioner was fit for such operation. Accordingly, the
petitioner modified his application and sought renewal of the
permit to operate the service as a ‘Super Deluxe’. However, the
application was again rejected. But, on appeal, the said order was
also set aside by Ext.P3 judgment of the State Transport Appellate
Tribunal.
WPC 4401/2010 2
2. According to the petitioner, the petitioner has purchased a
brand new stage carriage. He has also been issued with a
temporary permit to operate on the route. However, his application
for regular permit is still pending consideration of the first
respondent. Therefore, he prays for necessary directions to
consider and dispose of the same expeditiously.
3. I have heard the Govt. Pleader also. He has submitted that
the application of the petitioner will be considered in the next
meeting of the first respondent. Though there is a meeting of the
first respondent scheduled on 18.2.2010, it is submitted that it is
not possible to consider the case of the petitioner on the said date.
4. In the above circumstances this writ petition is disposed of
directing the first respondent to consider the application of the
petitioner for regular permit to operate on the route Kottayam-
Bandukka by placing the same before the next meeting of the first
respondent in accordance with law, as expeditiously as possible and
at any rate within a period of two months from the date of receipt
of a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 4401/2010 3
WPC 4401/2010 4
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: