High Court Kerala High Court

Abdul Majeed vs The Regional Transport Authority on 7 July, 2009

Kerala High Court
Abdul Majeed vs The Regional Transport Authority on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19004 of 2009(U)


1. ABDUL MAJEED, S/O.ABOOBACKER,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :07/07/2009

 O R D E R
                          V.GIRI, J.
             --------------------------------------------
                W.P.(C).NO.19004 of 2009
            ---------------------------------------------
          Dated this the 7th day of July, 2009.


                         JUDGMENT

The petitioner, who is operating a stage carriage

vehicle, bearing registration No.KL-10P/7797 on the

route Kondotty-Vengara-Kakkad, has sought for revision of

his own timings, which, according to him, was settled on

03-02-2003. The reason stated is change of

circumstances.

2. The application for revision of timings of one’s

own timings will have to be settled in terms of Rule 145(7)

of the Motor Vehicles Rules. If there are special

circumstances, as contemplated by Rule 145(7) of the

Rules, the existence of such special circumstances will

have to be found by the authority. Thus, the authority will

have to consider the request and if he is of the opinion

that there are sufficient reasons and he feels that the

operator’s request merits consideration under Rule 145(7)

of the Rules, then orders shall be passed in this regard and

only thereafter the request for revision of timings should

be boarded at a timing conference.

3. Accordingly, the respondent shall first pass an

order on Ext.P4, keeping in mind Rule 145(7) of the Rules

W.P.(C).NO.19004 of 2009

:: 2 ::

and if the respondent is of the opinion that there are special

circumstances which necessitates consideration of

petitioner’s request for revision of his own timings, an order

shall be passed and such order shall be communicated to

the petitioner and any other operator, who is in need of a

copy. Thereafter, mentioning the number of the order, the

request for revision of timings made by the petitioner shall

be included in a timing conference and an appropriate

decision taken. The petitioner shall be given an opportunity

of being heard, if the respondent is not inclined to accept

the request of the petitioner as regards the maintainability

of Ext.P4. The entire process shall be completed within two

months from the date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge