IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36850 of 2010(E)
1. T.K.MUSTHAFA, S/O.HAMEED,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :10/12/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C).No.36850 of 2010
----------------------------------------
Dated 10th December, 2010
JUDGMENT
The petitioner is a stage carriage operator on the route
Thalassery-Kozhikode operating with stage carriage bearing registration
No.KL-58/A 6363. 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 case it is
pending, 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