IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29031 of 2008(F)
1. UNNIKRISHNAN, KARIMBANAKKAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRASPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :30/09/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).29031/2008
--------------------
Dated this the 30th day of September, 2008
JUDGMENT
Heard learned counsel for the petitioner and
learned Government Pleader.
2. Petitioner operates a stage carriage on the route
Pattambi-Cherpulassery on a temporary permit in the
vacancy of stage carriage KL-10 L 6436. Temporary
permit was directed to be issued by the STAT under
Ext.P2 judgment. Accordingly, petitioner has been
issued the same. Ext.P3 application for renewal of
temporary permit is now pending consideration.
3. In the result, writ petition is disposed of
directing the respondent to pass orders on Ext.P3
application, within a period of two weeks from the
date of receipt of a copy of this judgment, taking note
of Ext.P2 judgment.
V.GIRI,
Judge
mrcs