IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33907 of 2010(K)
1. REESH.C., CHAKKUNGAL HOUSE, PUTHARIKKAL,
... Petitioner
Vs
1. THE REGIONAL TRANSORT 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 :19/11/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)No. 33907 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of November, 2010
J U D G M E N T
The petitioner is an applicant for grant of regular permit to
operate on the route Chaliyam – Tirur. Ext.P1 is the application
submitted for that behalf. Ext.P2 would reveal the submission of the
same as also the remittance of the requisite fee, by the petitioner. It
is on being aggrieved by the delay in the matter of consideration of
Ext.P1 application that this writ petition has been filed.
2. I have heard the learned counsel for the petitioner as also
the learned Government Pleader. The learned Government Pleader
upon instruction, submitted that Ext.P1 application would be
considered by the first respondent in accordance with law in the next
RTA meeting. This is recorded. Accordingly, this writ petition is
disposed of with a direction to the first respondent to consider Ext.P1
application for regular permit after getting report through the field
officer, in the next RTA meeting. At any rate, it shall be considered
within a period of two months.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma //true copy//
P.A to Judge