High Court Kerala High Court

Ramanath Shetty vs State Of Kerala Represented By The on 22 September, 2008

Kerala High Court
Ramanath Shetty vs State Of Kerala Represented By The on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28101 of 2008(U)


1. RAMANATH SHETTY, S/O.SUDHEER KUMAR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. STATE TRANSPORT AUTHORITY, TRIVANDRUM.

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/09/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 28101 of 2008
                      --------------------------
            Dated this the 22nd September, 2008

                        J U D G M E N T

Petitioner is the registered owner of a stage

carriage bearing registration No.KL 19/AD 9045 which is

stated to be covered with a regular interstate permit on

the route Mangalore-Madur Temple. According to the

petitioner, interstate permit is being issued subject to

the payment of tax to the Government of Karnataka as

well as the Government of Kerala. But the permit is not

included in the interstate agreement in question when

he had come up for renewal. Petitioner submits that if

the permit is included in the interstate agreement

between the State of Karnataka and State of Kerala, then

he will be in a position to continue to operate the vehicle

on the interstate permit. A similar matter has been

considered by this Court in Ext.P3 judgment.

Representations filed by the petitioner before the

Government as Exts.P1 and P2 are pending consideration.

W.P ( C) No. 28101 of 2008
2

2. I heard learned Government Pleader also.

3. In the result, writ petition is disposed of

directing the first respondent to consider Exts.P1 and P2

and take a decision thereon, as expeditiously as possible.

(V.GIRI,JUDGE)
ma

W.P ( C) No. 28101 of 2008
3

W.P ( C) No. 28101 of 2008
4