IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13468 of 2008(C)
1. V.P.RAMLATH, RASEENA MANZIL,
... Petitioner
2. THE SECRETARY,
Vs
1. SECRETARY, R.T.A., KOZHIKODE
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.13468 of 2008
--------------------------
Dated this the 16th October, 2008
J U D G M E N T
Petitioner claims to be a transferee of the permit on
the route Beypore-City Stand. It seems that her
predecessor in interest had earlier filed an application for
variation of conditions of the permit and the permit was
transferred in the name of the petitioner during the
currency of the application for variation. It seems that
order of variation was ultimately challenged before this
Court but that was not interfered with. Petitioner’s
grievance is that though variation has been sanctioned,
varied permit is yet to be issued and timings have also not
been settled.
Having heard the learned Government Pleader also,
the writ petition is disposed of directing the respondent
herein to convene a timing conference, in relation to the
schedule to be operated by the petitioner on the varied
permit and settle the same without further delay, at any
W.P ( C) No.13468 of 2008
2
rate, within two months from the date of receipt of a copy
of this judgment.
(V.GIRI,JUDGE)
ma
W.P ( C) No.13468 of 2008
3
W.P ( C) No.13468 of 2008
4