IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2543 of 2010(P)
1. V.M.SASEENDRAN, VARADIYIL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SRI.STALIN PETER DAVIS
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :23/02/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.2543 of 2010
-------------------------------------------
Dated this the 23rd day of February, 2010
JUDGMENT
The petitioner has approached this Court
complaining that though the STAT had directed that a
permit for conducting Fast Passenger service be granted
to the petitioner within a period of six weeks from the date
of the said order, the same has not been granted.
2. The Government Pleader, on instructions, submits
that the permit has been granted on 19.2.2010 by
circulation, subject to settlement of timings. It is also
submitted that the timings would be settled and the permit
would be issued within a period of two weeks.
3. The counsel for the petitioner submits that the
proceedings of the respondent granting the permit has not
been communicated to the petitioner.
4. The respondent is therefore directed to
communicate the proceedings granting the permit to the
petitioner, immediately. There shall be a further direction
to the respondent to settle the timings of the petitioner and
wpc No.2543/2010 2
to issue the permit so granted, as expeditiously as possible
and at any rate within a period of two weeks from today.
This Writ Petition is disposed of as above. No costs.
K.SURENDRA MOHAN,
JUDGE
css/