IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22456 of 2010(F)
1. T.A.ABDULLA,SADIUE MANZIL,KUTTIKKATTOOR,
... Petitioner
Vs
1. THE SECRETARY REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :27/07/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 22456 OF 2010 F
-----------------------------------------------------------
Dated this the 27th July, 2010.
JUDGMENT
The petitioner is a regular stage carriage permit holder
conducting services on the route Kuttikkattoor-Kozhikode-Kannur
with stage carriage bearing registration No: KL-11/Y 8879 with a
set of timings that were issued on 19/1/2000. According to the
petitioner, since the settlement of his timings a number of new
services have been introduced on the route, reducing the time gap
with which he had been conducting his services. Other operators
have surrendered their permits leading to the existence of vacant
timings also. Therefore the petitioner requested for the revision of
his timings. Since his request was not considered the petitioner
moved a writ petition before this Court and this Court directed the
respondent to consider the request of the petitioner within a period
of eight weeks therefrom. Pursuant to the said judgment, the
respondent considered the request of the petitioner and rejected
the same. The petitioner challenged the said proceedings before
the State Transport Appellate Tribunal {‘STAT’ for short) by filing a
revision against the same. The petitioner has obtained favourable
orders from the STAT directing the respondent to consider the
WPC 22456/2010 2
feasibility of allotting the timings sought for by him. Though a
timing conference was promised to be convened, the petitioner
complains that no action has been taken for convening the same
and that the order of the STAT has still not been implemented.
Consequently the petitioner is put to needless hardships and
trouble. The petitioner seeks appropriate directions for an early
disposal of his application. I have heard the learned senior Govt.
Pleader who has no objection to the matter being expedited.
2. In the above circumstances this writ petition is disposed of
directing the respondent to consider the request of the petitioner
and to implement the directions of the STAT, 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 22456/2010 3