High Court Kerala High Court

Pramodkumar N. vs The Regional Transport Authority on 8 November, 2010

Kerala High Court
Pramodkumar N. vs The Regional Transport Authority on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33589 of 2010(W)


1. PRAMODKUMAR N.,SREE VILAS,WEST
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

2. THE SECRETARY,REGIONAL TRANSPORT

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/11/2010

 O R D E R
                         C.T. RAVIKUMAR, J
           - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                   W.P.(C)No. 33589 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -

         Dated this the 8th day of November, 2010


                           J U D G M E N T

The petitioner has submitted Ext.P1 application for

grant of regular permit for operating stage carriage service on

the route, Ernakulam High Court Junction – Manjapra. The

said application was rejected as per Ext.P2. Feeling aggrieved

by the same the petitioner has preferred an appeal as MVAA

No. 117/2010 before the State Transport Appellate Tribunal.

The said appeal was allowed as per Ext.P4 and the impugned

order was set aside. The first respondent therein/the first

respondent herein was directed to grant fresh regular permit

to the appellant as applied for, subject to settlement of

timings. It is aggrieved by the delay in the matter of

complying with the directions in Ext.P4 judgment that this

writ petition has been filed.

2. I have heard the learned counsel for the petitioner

and also the learned Government Pleader. Evidently, the

impugned order under Ext.P2 was set aside by the State

Transport Appellate Tribunal as per Ext.P4. After setting

WPC.33589
: 2 :

aside the impugned order a further direction was issued to

grant regular permit to the appellant as applied for subject to

settlement of timings. Therefore, in the light of Ext.P4 the

first respondent is bound to consider Ext.P1 application and to

grant the same subject to settlement of timings. This shall be

done expeditiously, at any rate, within a period of one month

from the date of receipt of a copy of this judgment with notice

to the petitioner and also other operators on the route.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma

//true copy//
P.A to Judge