High Court Kerala High Court

Reni Peter vs The Secretary on 13 October, 2010

Kerala High Court
Reni Peter vs The Secretary on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30720 of 2010(L)


1. RENI PETER, PULINIKUMKALAYIL,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :13/10/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                       ---------------------------------------
                       W.P(C)No.30720 of 2010
                      ----------------------------------------
                       Dated 13th October, 2010

                                 JUDGMENT

The petitioner is a stage carriage operator on the route

Kottayam-Panachikkal operating with stage carriages bearing

registration Nos.KL-36/3003 and KL-36/9007. The petitioner has

submitted Ext.P2 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.P2 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

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO. 3