IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4251 of 2010(F)
1. T.A.HARIDASAN, THEKKAKKARA HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/02/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.4251 OF 2010
............................................
DATED THIS THE 18TH DAY OF FEBRUARY, 2010
JUDGMENT
The petitioner is a Stage Carriage operator conducting services
on the route Guruvayur-Shornur with Stage Carriage vehicle No.KL-
9/G 7272. Since the permit of the petitioner was due to expire, the
petitioner submitted an application for renewal of the same, within the
prescribed time. The RTA, Thrissur considered the matter as early as
on 7.8.2008 and sought concurrence of RTA, Palakkad. The petitioner
submits that the renewal has not been granted till date. Therefore, he
seeks appropriate directions in this regard.
2. The Government Pleader, on instructions, submits that the
entire proceedings including the formality of obtaining concurrence
from the RTA, Palakkad and renewal of permit shall be completed
within a period of two months.
3. In view of the above submission, this writ petition is disposed
of directing the respondents to complete the formalities for the grant of
renewal of permit of the petitioner, as expeditiously as possible, and at
Wpc 4251/2010 2
any rate, within a period of two months from the date of receipt of a
copy of this judgment.
K.SURENDRA MOHAN, JUDGE
lgk