IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29990 of 2010(W)
1. AJITH LUKOSE, S/O.LATE P.A.LUKOSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/10/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.29990 of 2010
----------------------------------------
Dated 7th October, 2010
JUDGMENT
The petitioner is a stage carriage operator on the route
Kottayam-Ernakulam operating with stage carriage bearing registration
No.KL-05/AA 5625. 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
Spc