IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29998 of 2008(U)
1. SMT.SAPNA SUJITH, D/O.RAMDAS,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).29998/2008
--------------------
Dated this the 7th day of November, 2008
JUDGMENT
Petitioner’s mother was operating a vehicle on the
route Ulliyeri-Balussery on a regular permit, which was
valid till 23.5.2008. Permit holder expired on 27.8.2004
and the legal heirs belatedly sought for transfer of the
permit which was dismissed and the order has become
final. Petitioner has now been operating on a temporary
permit and has filed Ext.P2 application for re-issuance of
the same. Vacancy caused by the permit holder of the
regular permit continues to subsist, according to the
learned counsel for the petitioner. In the circumstances,
there will be a direction to the respondent to pass
orders on Ext.P2 application, within two weeks from the
date of receipt of a copy of this judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs