IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7395 of 2010(Y)
1. T.K.ABDUL KAREEM,S/O.BIRIYAKUTTY,
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :12/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 7395 OF 2010
-----------------------------------------------------------
Dated this the 12th March, 2010.
JUDGMENT
The petitioner is a stage carriage operator and the registered
owner of a vehicle bearing registration No: KL-13H-7189. He is
conducting services on the route Vettam-Tirur via Alissery,
Pachattiri, Poongottukulam as an ordinary service on the basis of a
regular permit. The petitioner had replaced his earlier vehicle
bearing registration No: KL 11P 2200 with the present vehicle. The
present complaint of the petitioner is that though a regular permit
has been granted to him, the same has not been issued by settling
his timings. Though the respondent had scheduled a timing
conference on 27.1.2010 the petitioner’s item was adjourned
indefinitely. Therefore, the petitioner prays for appropriate
directions for the issue of his permit. The learned Govt. Pleader has
no objection to such a direction being issued.
2. In the above circumstances this writ petition is disposed of
directing the respondent to settle the timings of the petitioner’s
service and to issue the regular permit already granted to him in
respect of vehicle bearing registration No: KL-13H-7189, as
expeditiously as possible and at any rate within a period of one
WPC 7395/2010 2
month from the date of receipt of a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 7395/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: