High Court Kerala High Court

K.M.Balakrishnan Nair vs The Secretary on 2 July, 2008

Kerala High Court
K.M.Balakrishnan Nair vs The Secretary on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19839 of 2008(J)


1. K.M.BALAKRISHNAN NAIR
                      ...  Petitioner

                        Vs



1. THE SECRETARY
                       ...       Respondent

2. M.K.NAFEESA, W/O. K.K.KOYA

                For Petitioner  :SRI.P.GOPALAKRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/07/2008

 O R D E R
                            ANTONY DOMINIC, J.

                         ===============
                      W.P.(C) NO. 19839 OF 2008 J
                    ====================

                  Dated this the 2nd day of July, 2008

                               J U D G M E N T

Petitioner submits that the 2nd respondent had complained that the

petitioner is operating on routes outside the permit. On this basis, the 2nd

respondent has filed an application before the 1st respondent and sought

revision of the petitioner’s timing as well. Thereafter she approached this

court and secured Ext.P3 judgment directing the 1st respondent to consider

the objections.

2. The petitioner submits that the objection raised and the

request for revision of timings sought for by the 2nd respondent are totally

untenable and raising this plea, petitioner has filed Ext.P4. In this writ

petition what is sought for by the petitioner is a direction to the 1st

respondent to consider Ext.P4 and pass orders thereon.

3. On the above facts, I do not think there is any reason to

decline the limited relief that is sought for by the petitioner.

4. Therefore, taking into account the above facts submitted by

the learned counsel for the petitioner, this writ petition is disposed of

directing that if Ext.P4 has been received, the 1st respondent shall take up

WPC 19839/08
:2 :

and consider Ext.P4 also along with the application filed by the 2nd

respondent which is directed to be considered in Ext.P3 judgment.

Petitioner shall produce a copy of this judgment before the 1st

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp