IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11756 of 2010(T)
1. P.T.SUBARI, PALAT THARAYIL HOUSE
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :06/04/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.11756 of 2010
-------------------------------------------
Dated this the 6th day of April, 2010
JUDGMENT
The petitioner is a stage carriage operator. He has
applied for the grant of a regular permit on the route
Cherplassery-Pattambi. However, his application was
rejected by the Regional Transport Authority (RTA)
Palakkad. The petitioner challenged the said action before
the State Transport Appellate Authority (STAT) in MVAA
No.699/2008. The STAT has remanded the matter
directing the authority to reconsider the application on the
modified route. While so, as per the notification dated
14.7.2009, the Government has permitted overlapping on
the notified route to the extent of 5 km. or 5% of the
length of their own route, whichever is less. Since
overlapping is permitted by the notification to the limited
extent indicated above, the petitioner prays that his
application for regular permit may be considered giving
the benefit of the final notification to him.
2. The learned Senior Government Pleader has no
wpc No.11756/2010 2
objection in Ext.P2 being directed to be considered by the
first respondent. The petitioner also relies on Ext.P3
judgment wherein a similar direction has been issued by
this Court.
3. In the above circumstances, this writ petition is
disposed of directing the respondent to consider the
modified proposal of the petitioner evidenced herein by
Ext.P2, in accordance with law and to pass appropriate
orders thereon, 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
css/