IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22332 of 2009(J)
1. V.K.DILEEPKUMAR, VALIYAPARAMBIL HOUSE
... Petitioner
Vs
1. THE SECRETARY
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).22332/2009
--------------------
Dated this the 6th day of August, 2009
JUDGMENT
Petitioner applied for a regular permit to operate on
the route Kodungallur – Mala. By Ext.P1 order, the STAT
directed to grant a regular permit and by Ext.P2, the RTA
granted the regular permit subject to settlement of timings.
In the meanwhile, since there is a delay in the issuance of
the regular permit, petitioner filed an application for a
temporary permit as evidenced by Ext.P3. This writ petition
has been filed seeking appropriate directions in the matter
of issuance of regular permit after settlement of timings and
orders on the application for temporary permit.
2. I heard learned Government Pleader also. Respondent
shall issue the regular permit after settlement of timings
within three months from the date of receipt of a copy of this
judgment. In the meanwhile, orders shall be passed on the
application for a temporary permit within three weeks from
the date of receipt of a copy of this judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs