IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19117 of 2009(H)
1. S.S.MOHANAN, S/O.SANKARAN EZHUTHASSAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.MILLU DANDAPANI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.19117 of 2009
--------------------------
Dated this the 13th July,2009
J U D G M E N T
Petitioner is the holder of a regular permit on the route
Thrissur-Ottapalam which is an inter-district route. 9 kms
out of 60 kms lies in Palakkad district. Petitioner’s
grievance is that though the timings have been settled and
the route is covered in a time of 1 Hour and 40 minutes, a
passing time for the service at Chelakkara, which is one of
the intermediate points has not been fixed. Petitioner has
submitted Exhibit-P5 representation which is pending
consideration before the respondent. Request may be treated
as one under Rule 147 of the Motor Vehicles Rules. It may
be scheduled in a timing conference and appropriate
decision be taken, as early as possible, within three months
from the date of receipt of a copy of this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
2
3