High Court Kerala High Court

C.P.Raju vs The Secretary on 8 June, 2010

Kerala High Court
C.P.Raju vs The Secretary on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17695 of 2010(J)


1. C.P.RAJU,CHIRAYATH HOUSE,KODANNUR,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :08/06/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                      W.P(C) NO: 17695 OF 2010 J
                -----------------------------------------------------------
                    Dated this the 8th June, 2010.

                                    JUDGMENT

The petitioner is a stage carriage operator who has been

issued with Ext.P1 time schedule by the respondent under Rule 212

of the Kerala Motor Vehicles Rules, 1989 (the ‘Rules’ for short).

Subsequently, modifications in his time schedule have been effected

by the authorities while settling the timings of other operators, as

is evident from Ext.P2. There have been other similar proceedings

also and thereby, the timings with respect to which the petitioner is

conducting his services at present is substantially different from

what has been settled as per Ext.P1. Since the rules require that

the petitioner should exhibit his timings in his vehicle, the

petitioner requested the respondent to issue him a consolidated

time schedule. His request is evidenced herein by Ext.P3. The

petitioner complains that no action has been taken on Ext.P3 till

date. The learned senior Govt. Pleader has no objection to Ext.P3

being directed to be considered and disposed of.

2. In the above circumstances this writ petition is disposed of

directing the respondent to consider Ext.P3 request of the

petitioner in accordance with law and to pass appropriate orders

WPC 17695/2010 2

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
jj

WPC 17695/2010    3