IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30591 of 2008(P)
1. P.I. VARGHESE, PROKKARAN HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C)s.30591/2008 & 30653/2008
--------------------
Dated this the 17th day of October, 2008
JUDGMENT
Facts involved in both the writ petitions are
similar. Therefore, they have been heard together and
are being disposed of by a common judgment.
2. I will refer to the facts in Writ Petition
No.30591/2008 in the first instance. Petitioner is the
holder of a regular stage carriage permit to operate on
the route Angamaly – Ernakulam High Court, as
evidenced by Ext.P1 issued on 23.12.2005. Timings
were also settled pursuant to Ext.P1. Petitioner has
filed an application for revision of his own timings.
Said application is to be considered by the respondent
in terms of Rule 145(7) of the Kerala Motor Vehicles
Rules.
2. In the result, there will be a direction to the
respondent, RTA, to consider Ext.P2 application in the
light of the guidelines available under Rule 145(7) of
2
the K.M.V.Rules and if found necessary, convene a
timing conference, hear the objectors and then take a
decision on the application for revision of timings. This
shall be done within a period of six weeks from the date
of receipt of a copy of this judgment.
3. In so far as the petitioner in Writ Petition
No.30653/2008 is concerned, respondent shall consider
Ext.P2 application in the light of Rule 145(7) of the
K.M.V.Rules and if found necessary, a timing conference
shall be convened, objectors shall be heard and orders
passed on the application within a period of six weeks
from the date of receipt of a copy of this judgment.
Both the writ petitions are disposed of as above.
V.GIRI,
Judge
mrcs