IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7909 of 2010(K)
1. T.L.LONA , THEKKEKKARA HOUSE
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :11/03/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.7909 OF 2010
............................................
DATED THIS THE 11TH DAY OF MARCH, 2010
JUDGMENT
The petitioner, who is conducting services on the route
Thiruvilwamala-Thanikkundam with Stage Carriage No.KL-8/AD
4050 has filed this writ petition, complaining of the inaction on Ext.P1
representation submitted to the respondent. According to the petitioner,
he is conducting services at a running time of 2.5 minutes per km
whereas other operators are conducting services at a running time of 2
minutes per km. As per his representation, the petitioner has sought
parity in running time with the other operators. The learned
Government Pleader submits that appropriate orders would be passed
on Ext.P1 in accordance with law.
2. In the above circumstances, this writ petition is disposed of
directing the respondent to consider the representation of the petitioner
in accordance with law and to pass orders thereon, as expeditiously as
possible, and at any rate, within a period of two months from the date
of receipt of a copy of this judgment.
K.SURENDRA MOHAN, JUDGE
lgk