IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10700 of 2006(W)
1. R.M. PARAMESWARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. TRANSPORT COMMISSIONER,
For Petitioner :SRI.T.H.ABDUL AZEEZ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :26/09/2008
O R D E R
K.BALAKRISHNAN NAIR, J.
-----------------------------------------
W.P.(C) NO. 10700 OF 2006-W
-----------------------------------------
JUDGMENT
The petitioner is the President of a Charitable Society, formed,
inter alia, for the welfare of autorickshaw drivers. Many of the
nationalized Banks have come forward to extend loans to its members
to purchase autorickshaws. But, because of the limitation of
autorickshaw permits in the three cities, namely, Kozhikode, Kochi and
Thiruvananthapuram, further permits cannot be granted. The members
of the petitioner’s Society are aggrieved by the limitation imposed by
the Government. So, the petitioner filed Ext.P1 representation before
the Government and other authorities. During the pendency of the writ
petition the petitioner also filed Ext.P2 representation, praying to
enhance the limit already fixed, so that some additional permits could
be granted to autorickshaws. In this writ petition the petitioner has
filed a petition to amend the writ petition, incorporating a further
prayer to consider and dispose of Ext.P2.
2. In the counter affidavit filed by the State, it has admitted the
WPC 10700/06 2
receipt and pendency of Ext.P2 representation of the petitioner. In
view of the above position, the petitioner prays, the 1st respondent may
be directed to dispose of that representation expeditiously.
3. Heard the learned Government Pleader for the respondents
also. If Ext.P2 is even now pending, the 1st respondent may consider
and take a decision on the request made therein in accordance with law
within four months from the date of production of a copy of this
judgment.
The Writ Petition is disposed of as above.
26th September, 2008. K.BALAKRISHNAN NAIR, JUDGE.
Nm/