High Court Kerala High Court

Ajilal vs The Secretary on 9 June, 2010

Kerala High Court
Ajilal vs The Secretary on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17832 of 2010(D)


1. AJILAL, THINAYATHU HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :09/06/2010

 O R D E R
                       K.SURENDRA MOHAN, J.
                           ---------------------------
                      W.P.(C) No. 17832 OF 2010
                           --------------------------
                   Dated this the 9th day of June, 2010

                            J U D G M E N T

The petitioner is conducting services on the route

Kadamakudy-Varapuzha with the stage carriage bus bearing

registration No.KL-17/2282 on the basis of timings that were settled

more than five years back. According to the petitioner, due to the

introduction of new services on the route as well as introduction of

services by the Kerala State Road Transport Corporation

(hereinafter referred to as ‘the KSRTC’ for short) with identical

timings as the petitioner’s service, the operation of the service of the

petitioner in a smooth and efficient manner is hampered. Therefore,

the petitioner has been repeatedly making the requests for a

suitable revision of his timings. Though Exts.P2 and P4 have been

submitted by the petitioner, his complaint is that no orders have

been passed thereon till date. The learned Senior Government

Pleader has no objection to the matter being considered

expeditiously.

In the above circumstances, this writ petition is disposed of

directing the respondents to consider the request of the petitioner

WPC No.17832/2010
2

for the revision of his timings as per his applications, evidenced

herein by Exts.P2 and P4, in accordance with law and to pass

appropriate orders thereon, as expeditiously as possible and at any

rate, within a period of two months from the date of receipt of a copy

of this judgment.

K.SURENDRA MOHAN
(JUDGE )

vps

WPC No.17832/2010
3

WPC No.17832/2010
4