IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33796 of 2010(Y)
1. RAJEEV.V.K,T.C.40/820,RAJEEVAM,
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/11/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)No. 33796 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of November, 2010
J U D G M E N T
The petitioner who is a registered owner of a stage
carriage bearing registration No.KL-01/AD 1111 operates on
th route Parottukonam – Attukal in an existing vacancy. It is
being operated on the strength of temporary permits. The
present temporary permit is valid only up to 8.11.2010.
Therefore, the petitioner has submitted an application for re-
issue of temporary permit.
2. I have heard the learned Government Pleader as well.
The learned Government Pleader submitted that notification
has already been issued for grant of regular permit to fill up
the existing vacancy and therefore, the temporary permit
could be issued only till consideration and granting of fresh
regular permit.
In the said circumstances, this writ petition is disposed
of with a direction to the respondent to consider and pass
orders on Ext.P2 application for re-issue of temporary permit
in accordance with law. It will be open to the respondent to
WPC.No.33796/2010
: 2 :
decide the duration of temporary permit to be issued taking
into account the circumstances mentioned above. This shall
be done within one week from the date of receipt of a copy of
this judgment.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//True copy//
P.A to Judge