High Court Kerala High Court

T.N.Kunjahammu vs The Secretary on 3 March, 2010

Kerala High Court
T.N.Kunjahammu vs The Secretary on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6050 of 2010(E)


1. T.N.KUNJAHAMMU, S/O.MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :03/03/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                        W.P(C) NO: 6050 OF 2010
                -----------------------------------------------------------
                    Dated this the 3rd March, 2010.

                                    JUDGMENT

The petitioner has been granted a regular permit for

conducting services on the route Panjampilly-Koorikkuzhy-

Chenthrappinni-Triprayar-Chavakkad. The permit has been granted

to the petitioner on 10.11.2009 subject to settlement of timings.

The petitioner has already produced the current records of the

vehicle for issuance of the permit. However, he complains that no

permit has been issued till date . The Govt. Pleader submits that

the timings of the petitioner would be settled on an early date and

the permit would be issued without further delay.

2. In the above circumstances this writ petition is disposed of

directing the respondent to settle the timings of the petitioner and

to issue the permit to him as expeditiously as possible and at any

rate within a period of three weeks from the date of receipt of a

copy of this judgment.

K. SURENDRA MOHAN
Judge
jj

2

3

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: