IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13768 of 2009(M)
1. P.RAJAN, S/O KUMARAN,
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. DISTRICT COLLECTOR,
For Petitioner :SRI.CIBI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/06/2009
O R D E R
V.GIRI, J.
---------------------------
W.P.(C).13768 of 2009
---------------------------
Dated this the 19th day of June, 2009
JUDGMENT
The petitioner, owner of a stage carriage
bearing registration No.KL-11/E 50 was granted Ext.P2
permit to operate on the route Uruppumkutty-
Manikadavu-Valathode (via) Parassinikkadavu, Mayyil.
His complaint is regarding the delay in the issuance of
the permit and settlement of timings.
2. On instructions, learned Government
Pleader submits that the current records were not
produced by the petitioner within 30 days. The
petitioner is now seeking an extension of the time for
producing the current records of the vehicle.
3. Learned counsel for the petitioner
submits that the current records have actually been
produced.
4. Be that as it may, the 1st respondent
shall take a decision for issuance of the permit, after
W.P.(C).13768 of 2009
:: 2 ::
considering the current records of the vehicle and if the
current records have not been produced within time,
the petitioner shall file an application for extension of
time for producing the current records and the same
shall be considered by the 1st respondent. A decision
shall be taken within two months from the date of
receipt of a copy of this judgment.
Writ petition is disposed of as above.
Sd/-
(V.GIRI)
Judge
sk/
//true copy//
P.S. to Judge