High Court Kerala High Court

Smt.Ajitha Suresh vs The Secretary on 24 August, 2009

Kerala High Court
Smt.Ajitha Suresh vs The Secretary on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24168 of 2009(M)


1. SMT.AJITHA SURESH, W/O.SURESH,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/08/2009

 O R D E R
                      V.GIRI, J.
        ----------------------------------------
              W.P.(C).No.24168 of 2009
        ----------------------------------------
        Dated this the 24th day of August, 2009.


                     JUDGMENT

The petitioner is the registered owner of

vehicle bearing registration No.KL-8/Y-3406. He

has been operating on the route Ernakulam-

Guruvayur on the basis of a temporary permit.

The current permit is due to expire on 29.8.2009.

He has filed Ext.P2 before the respondent for re-

issuance of the permit. The writ petition has

been filed alleging non-consideration of Ext.p2.

2. I heard learned Government Pleader

also.

3. The petitioner’s application for re-

issuance of the temporary permit, Ext.P2, shall

be considered, provided there is vacancy, along

with any other application of similar character

W.P.(C).No.24168 of 2009

:: 2 ::

and a decision taken within two weeks from the

date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge