IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8027 of 2010(C)
1. R.MOHANKUMAR
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY, REGIONAL TRASPORT
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/03/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.8027 of 2010
-------------------------------------------
Dated this the 16th day of March, 2010
JUDGMENT
The petitioner is the holder of a regular permit conducting
services on the route Thrissur-Kozhikode touching Guruvayur,
with stage carriage bearing Reg.No.KL-08/AN 4797. The regular
permit is valid till 17.12.2012. According to the petitioner, his
route is having a length of 144 kms. Therefore, as per the rules
the petitioner has to operate his service as a Fast Passenger
Service. In view of the above, the petitioner has submitted an
application for suitable variation of his permit. However, he
complains that no orders have been passed thereon till date. The
petitioner therefore seeks a direction for an early disposal of his
application.
2. The learned Senior Government Pleader on instructions
submits that the application submitted by the petitioner would
be placed before the next meeting of the Regional Transport
Authority, after getting a report from the concerned Motor
Vehicles Inspector.
3. In view of the above, this Writ Petition is disposed of
wpc No.8027/2010 2
directing the first respondent to consider the application of the
petitioner for variation of his permit evidenced herein by Ext.P1,
in accordance with law, as expeditiously as possible and at any
rate within a period of two months form the date of receipt of a
copy of this judgment.
K.SURENDRA MOHAN,
JUDGE
css/