IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33238 of 2009(Y)
1. SABU THOMAS, PUTHENPURAYIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/12/2009
O R D E R
S. SIRI JAGAN, J
................................................
W.P(C) No. 33238 of 2009
.................................................
Dated this the 14th day of December, 2009
J U D G M E N T
The petitioner filed an application for a regular permit on
the route Murikkassery – Kattappana. The said application was
included in the RTA meeting held on 7.10.2009 and the permit
was granted. The petitioner originally offered vehicle No. KL- 6
D 7084 when the application was submitted. The petitioner has
now procured a later model vehicle KL-6 E 134. Pending
decision on the issuance of regular permit in respect of the later
model vehicle, the petitioner’s applied for temporary permit on
the same route under Section 87(1)(a) and (c) of Motor Vehicles
Act, 1988, in view of the Sabarimala season and Christmas
season. Ext.P2 is the application submitted by the petitioner in
that regard. The petitioner seeks a direction to the respondent
to consider and pass orders on Ext.P2 expeditiously.
2. I have heard learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of
this writ petition with a direction to the respondent to consider
W.P(C) No. 33238 of 2009 -2-
and pass orders on Ext.P2, as expeditiously as possible, at any
rate, within one month from the date of receipt of a copy of this
judgment, in accordance with law.
sd/-
S. SIRI JAGAN, JUDGE
rhs
// True copy //
PA to Judge