IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16308 of 2010(K)
1. K.V.JAYARAM, EDAVANA HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :27/05/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.16308 of 2010
-------------------------------------------
Dated this the 27th day of May, 2010
JUDGMENT
The petitioner is a stage carriage operator conducting
services on the route Uruvanchal-Kannur-Kozhikode as a
Limited Stop Ordinary Service with stage carriage vehicle
bearing Reg.No.KL-58/A 5787. The timings of the
petitioner were settled at the time of issuing the regular
permit to him. At present, the Kerala State Road
Transport Corporation (‘KSRTC’ for short) has introduced
services with the same timings as the petitioner. Other
services have also been introduced on the route resulting
in a reduction in the time gap that was available to the
petitioner to operate his services. As a result, it has
become difficult for the petitioner to operate his services
smoothly. The petitioner has therefore submitted Ext.P1
request for the revision of his timings in a suitable
manner. He complains that no orders have been passed
thereon till date. The learned Senior Government Pleader
has no objection to appropriate directions being issued to
wpc No.16308/2010 2
expedite matters.
In the above circumstances, this Writ Petition is
disposed of directing the respondent to consider the
request of the petitioner for the revision of his own
timings evidenced herein by Ext.P1 in accordance with law
and to pass appropriate 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
css/