High Court Kerala High Court

C.T.Sathyan vs The Secretary on 1 January, 2008

Kerala High Court
C.T.Sathyan vs The Secretary on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34143 of 2007(M)


1. C.T.SATHYAN
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2008

 O R D E R
                          ANTONY DOMINIC, J.

                 =W.P.(C) = = = = = = = = = = = =
                   = = =
                            No. 34143 OF 2007 M
                 = = = = = = = = = = = = = = = =

                   Dated this the 1st January, 2008

                            J U D G M E N T

Ext. P1 is the proceedings of the RTA held on 7.8.2007

allowing additional trips subject to settlement of timings. The

complaint of the petitioner is that timing conference has not been

convened and as a result thereof, the permit in respect of the

additional trip has not been issued.

2. The learned Govt. Pleader, on instructions, submits that the

settlement of timings is subject to the priority following the chart

that is already prepared. However, I notice from Ext. P1 itself that

the order was passed as early as on 7.8.2007 and despite the lapse

of five months, there has not been any progress in the matter. This,

certainly, is a very unsatisfactory situation. If the RTA has granted

an order in favour of an operator, action shall be taken in time.

3. In view of this, I direct the respondent to settle the timing

in terms of Ext. P1 as expeditiously as possible, at any rate within 4

WPC No. 34143/07 -2-

weeks of production of a copy of this judgment.

Writ petition is dispose of as above.

ANTONY DOMINIC
JUDGE
jan/-