High Court Kerala High Court

Santhoshkumar.S vs The Regional Transport Authority on 1 December, 2010

Kerala High Court
Santhoshkumar.S vs The Regional Transport Authority on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34858 of 2010(F)


1. SANTHOSHKUMAR.S, SANKARA BHAVAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :01/12/2010

 O R D E R
                                C.T.RAVIKUMAR, J.
                            ---------------------------------------
                             W.P(C)No.34858 of 2010
                            ----------------------------------------
                            Dated 1st December, 2010

                                      JUDGMENT

This writ petition has been filed mainly with the prayer to issue a

writ of mandamus commanding the respondents to consider and pass orders on

Ext.P1 application submitted by the petitioner. Ext.P1 application has been

submitted for a contract carriage permit in terms of section 74 read with section

2(7) of the Motor Vehicles Act. Ext.P1 would reveal that the said application was

submitted for the purpose of getting a permit to operate between Kottayam and

Chemberi. Ext.P3 cash receipt would reveal that such an application has in fact

been submitted before the competent authority.

2. I have heard the learned counsel appearing for the petitioner as

also the learned Government Pleader.

Evidently, the petitioner has submitted Ext.P1 application under

section 74 read with section 2(7) of the Motor Vehicles Act for getting a contract

carriage permit. The first respondent is competent to consider the same and

pass orders thereon. Therefore, this writ petition is disposed of with a direction

to the first respondent to consider and pass orders on Ext.P1 expeditiously, at

any rate within a period of two months from the date of receipt of a copy of this

judgment, in accordance with law.

C.T.RAVIKUMAR
Judge

TKS