IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20373 of 2007(A)
1. VARGHESE C.L., AGED 38 YEARS,
... Petitioner
Vs
1. SECRETARY,
... Respondent
2. REGIONAL TRANSPORT AUTHORITY, THRISSUR,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/07/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO. 20373 OF 2007
------------------------------------
DATED THIS THE 24th DAY OF JULY, 2007
JUDGMENT
By Ext.P5 judgment, the permit issued to the petitioner was set
aside on the ground of overlapping of notified route. Thereafter, the
petitioner filed Ext.P6 request for consideration of his application
avoiding the overlapping portion. The petitioner now seeks a direction
to the 2nd respondent to consider Ext.P6. After having heard the
learned Government pleader also, I direct the 2nd respondent to
consider Ext.P6 request of the petitioner in its next meeting. However,
I make it clear that I have not considered the right of the petitioner
under law and it would be for the 2nd respondent to consider the same
in accordance with the provisions of law.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd