IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16930 of 2010(M)
1. T.R.RAJESH, S/O.RAJENDRAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :02/06/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.16930 OF 2010
............................................
DATED THIS THE 2nd DAY OF JUNE, 2010
JUDGMENT
The petitioner is a Stage Carriage operator conducting services
on the route Kanichukulangara – Ernakulam on the strength of
temporary permits. His last temporary permit has expired on
13.5.2010. The petitioner had been operating in the vacancy of the
regular permit holder who was conducting services on the route with
Stage Carriage bearing registration No.KL-4/B 7511. However, the
permit holder had not been conducting his service for the past two
years. It was in the above circumstances that temporary permits were
issued to the petitioner. The petitioner has submitted an application for
the reissue of his temporary permit as early as on 21.5.2010.
According to the petitioner, the travelling public are also facing a lot of
hardships due to the disruption of the regular services. The petitioner’s
application for the re issue of his temporary permit is Ext.P6. The
petitioner prays for the issue of appropriate directions for an early
disposal of the same. The learned Senior Government Pleader has no
Wpc 16930/2010 2
objection to the issue of such a direction.
2. In the above circumstances, this writ petition is disposed of
directing the first respondent to consider the application of the
petitioner, evidenced herein by Ext.P6 in accordance with law and to
pass appropriate orders thereon, as expeditiously as possible and at any
rate, within a period of two weeks from the date of receipt of a copy of
this judgment.
K.SURENDRA MOHAN, JUDGE
lgk