High Court Kerala High Court

U. Nazer vs The Regional Transport Authority on 15 October, 2008

Kerala High Court
U. Nazer vs The Regional Transport Authority on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30187 of 2008(R)


1. U. NAZER, AZUMA MANZIL,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :15/10/2008

 O R D E R
                           V.GIRI, J.
          -------------------------
                W.P.(C).No.30187 of 2008
          -------------------------
           Dated this the 15th day of October, 2008.


                        JUDGMENT

The service, which was being operated on the

route Madathara-Kallambalam, came to a stop and

therefore, there arose a vacancy. The petitioner filed an

application for a regular permit on 10.8.2006 vide Ext.P2.

Since the concurrence from the Regional Transport

Authority, Kollam is necessary, a decision on the application

for regular permit is yet to be taken. The petitioner submits

that Exts.P4 and P5 representations have been submitted by

persons from all walks of life. There has been delay in the

grant of regular permit. In the meantime, the petitioner has

been conducting service on the strength of a temporary

permit. But since the period of temporary permit has

expired, he has filed Ext.P6 application for the re-issue of a

temporary permit, which is pending. The writ petition has

been filed alleging non-consideration of the application.

In the result, the writ petition is disposed of

directing the 2nd respondent to pass orders on Ext.P6 within

W.P.(C).NO.30187/08

:: 2 ::

a period one month from the date of receipt of a copy of this

judgment. Insofar as the application for regular permit is

concerned, the same is already pending consideration before

the 1st respondent. A decision shall be taken by the 1st

respondent within three months from the date of receipt of a

copy of this judgment.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. To Judge