IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33736 of 2010(N)
1. SUBAIDA, KATTAKUTTY KUNIYIL P.O.
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :18/11/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.33736 of 2010
----------------------------------------
Dated 18th November, 2010
JUDGMENT
The petitioner is a stage carriage operator on the route
Kozhikode – Kannur operating with stage carriage bearing registration
No.KL-56/A 4464. In respect of the permit timings were settled as
early as on 8.1.2001. Subsequently, the petitioner has submitted
Ext.P1 application for revision of timings. The said application is
submitted under Rule 145(7) of the Kerala Motor Vehicles Rules.
When such an application is submitted by an existing operator under
Rule 145(7) of the Rules, the competent authority is bound to consider
and pass orders thereon. In the circumstances, this writ petition is
disposed of with a direction to the respondent to consider and pass
orders on Ext.P1 application for revision of timings in accordance with
law, expeditiously, at any rate, within a period of two months from the
date of receipt of a copy of this judgment, with notice to the petitioner
and other stage carriage operators on the route.
C.T.RAVIKUMAR
Judge
TKS