Kerala High Court
Viju N. vs The Secretary on 6 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22131 of 2009(J)
1. VIJU N.,S/O.NANU PANICKER,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.O.D.SIVADAS
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).22131/2009
--------------------
Dated this the 6th day of August, 2009
JUDGMENT
Petitioner is the registered owner of a stage carriage
operating on the route Pathanamthitta – Chavara. His
application for renewal of the regular permit is pending
before the RTA. In the meanwhile, he applied for a
temporary permit under Section 87(1)(d) of the Kerala
Motor Vehicles Act and the application is pending before
the respondent.
2. Heard learned Government Pleader also. Respondent
shall take a decision on Ext.P2 application for temporary
permit, within two weeks from the date of receipt of a copy
of this judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs