IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13195 of 2009(T)
1. VINOD KUMAR V,S/O.M.S.VENUGOPAL
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).13195/2009
--------------------
Dated this the 23rd day of May, 2009
JUDGMENT
Petitioner, operator of a stage carriage,
applied for a temporary permit in the vacancy
caused by the default committed by a regular
permit holder operating on the route Vyppin –
Kizhakke Appangatt. It seems that he applied for
temporary permit for four months. His grievance is
that temporary permits are granted only for 20
days.
2. There is some force in the submission made
by the petitioner that if the default continues in the
vacancy, then there is no reason why the temporary
permit must be confined only to 20 days.
3. In the result, writ petition is disposed of
directing the respondent to consider the grant of
temporary permit on the route Vyppin – Kizhakke
Appangatt as long as the vacancy exists, for four
W.P.(C).13195/2009
2
months. If there is any objection in granting a
temporary permit for the said vacancy, separate
proceedings shall be issued by the respondent
indicating the reasons against the grant of
temporary permit. It will then be open to the
petitioner or any other aggrieved person for that
matter to further pursue their request for grant of
temporary permit for a period in excess of 20 days.
V.GIRI,
Judge
mrcs