IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6220 of 2010(B)
1. S.SANTHOSH KUMAR
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :01/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 6220 OF 2010 B
-----------------------------------------------------------
Dated this the 1st March, 2010.
JUDGMENT
The petitioner is the registered owner of a stage carriage
bearing registration No: KL-07/AC 8936. A regular service on the
route Medical College-Valiyavila was being operated by another
stage carriage bearing registration NO: KL-01/E 6439. However,
the permit holder abandoned the service. In the said vacancy, the
petitioner is conducting service on the strength of temporary
permits of four months duration issued by the respondent from
time to time. The last temporary permit was valid up to 21.2.2010.
2. Since the holder of the regular permit was not in a position
to resume service, the petitioner submitted a fresh application for
the re-issue of his temporary permit. His complaint is that no
orders have been passed thereon till date.
3. The Govt. Pleader on instructions submits that appropriate
orders will be passed on the petitioner’s application without further
delay.
4. In the above circumstances this writ petition is disposed of
directing the respondent to consider and pass orders on the
application of the petitioner for the re-issue of his temporary permit
WPC 6220/2010 2
evidenced herein by Ext.P2 in accordance with law, as expeditiously
as possible and at any rate within a period of ten days from the
date of receipt of a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 6220/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: