IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33917 of 2008(K)
1. P.SUJITH KUMAR, S/O.KUNHIRAMAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.K.G.ANIL BABU
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/08/2009
O R D E R
V.GIRI, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 33917 OF 2008
= = = = = = = = = = = = = == = = = = = = =
Dated this the 13th day of August 2009.
JUDGMENT
Petitioner is the holder of a regular permit on the
route Kottiyoor-Manikkadavu-Chandanakkampara (via) Kelakam,
Thundi, Peravoor, Iritty and Vattiyamthode. An application for
renewal of Ext.P2 is stated to be pending. Petitioner applied for
the variation of the permit, which was rejected as per Ext.P3 and
affirmed by the appellate tribunal by Ext.P5. Exts.P3 and P5 are
under challenge in this writ petition.
2. I heard learned Counsel for the petitioner and learned
Government Pleader. Going through Exts.P3 and P5, the only
ground on which the application for variation was rejected is the
alleged inconvenience of the travelling public. No doubt,
convenience of the travelling public is a relevant factor while
considering the application for variation either by extension or
by curtailment. The contention in this regard has not been
correctly appreciated.
3. Accordingly, Exts. P3 and P5 are set aside and the first
respondent shall consider the petitioner’s application for
W.P.(C). No. 33917 OF 2008
2
variation after a decision is taken on the petitioner’s application
for renewal on Ext.P1.
Writ petition is disposed of as above.
(V.GIRI)
JUDGE
kkms/