IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23945 of 2009(K)
1. O.ABDUL SALAM, S/O. AHAMMED KOYA,
... Petitioner
Vs
1. SECRETARY,
... Respondent
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :10/11/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.23945 of 2009
----------------------------------------
Dated 10th November, 2010
JUDGMENT
The petitioner is a stage carriage operator on the route
Odupara – Kozhikode operating with stage carriage bearing registration
No.KL-11/N 9925. 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