High Court Kerala High Court

Musthafa.T.K vs The Secretary on 14 January, 2011

Kerala High Court
Musthafa.T.K vs The Secretary on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1388 of 2011(W)


1. MUSTHAFA.T.K, S/O.HAMEED,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.SAJU J.VALLYARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :14/01/2011

 O R D E R
                       P.N.RAVINDRAN, J.
              -----------------------------------------
                    W.P(C).No.1388 of 2011
              -----------------------------------------
           Dated this the 14th day of January, 2011

                            JUDGMENT

The petitioner is operating a stage carriage on the route

Kozhikode-Kannur (via) Thalassery, Vadakara and Koyilandy as a

limited stop ordinary service. He is operating the stage carriage

as per the time schedules settled way back in the year 1999. On

account of introduction of other services and other changes in

circumstances, the petitioner has filed Ext.P1 application dated

7.11.2010 before the respondent for revision of timings. The

grievance voiced by the petitioner is that though more than three

months have passed after Ext.P1 application was submitted, till

date orders have not been passed thereon. In this writ petition,

the petitioner seeks a direction to the respondent to consider the

request made in Ext.P1 application and take an appropriate

decision thereon within a time limit to be fixed by this Court.

2. Sri.Basant Balaji, the learned Government Pleader

appearing for the respondent submits that if Ext.P1 application

has been received and is pending, the respondent will consider

W.P(C).No.1388 of 2011
-:2:-

the same and take an expeditious decision thereon, in accordance

with law, after notice to the other existing operators.

In the light of the said submission and having regard

to the fact that more than three months have passed after Ext.P1

application was submitted, I dispose of this writ petition with a

direction to the respondent to consider Ext.P1 application and

take an appropriate decision thereon in accordance with law, if it

has been received and is pending, after notice to the petitioner

and other stage carriage operators who will be affected by the

change of timings sought by the petitioner expeditiously and in

any event within two months from the date on which the

petitioner produces a certified copy of this judgment before him.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.1388 of 2011

—————————-

JUDGMENT

14th January, 2011