IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1722 of 2011(M)
1. P.P.SUDHA, RAM NILAYAM, SOUTH BAZAR,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :18/01/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.1722 of 2011
-----------------------------------------
Dated this the 18th day of January, 2011
JUDGMENT
The petitioner is operating a stage carriage on the route
Thirunelly Temple – Payyannur. He is operating the stage
carriage as per the time schedules settled years back. On account
of introduction of other services and other changes in
circumstances, the petitioner has filed Ext.P2 application dated
27.12.2010 before the respondent for revision of timings. The
grievance voiced by the petitioner is that till date orders have not
been passed on Ext.P2 application. In this writ petition, the
petitioner seeks a direction to the respondent to consider the
request made in Ext.P2 application and take an appropriate
decision thereon within a time limit to be fixed by this Court.
2. Sri.Basant Balaji, the learned Government Pleader
appearing for the respondent submits that if Ext.P2 application
has been received and is pending, the respondent will consider
the same and take an expeditious decision thereon, in accordance
with law, after notice to the other existing operators.
W.P(C).No.1722 of 2011
-:2:-
In the light of the said submission and having regard to the fact
that more than three months have passed after Ext.P2 application
was submitted, I dispose of this writ petition with a direction to
the respondent to consider Ext.P2 application and take an
appropriate decision thereon in accordance with law, if it has been
received and is pending, after notice to the petitioner and other
stage carriage operators who will be affected by the change of
timings sought by the petitioner expeditiously and in any event
within two months from the date on which the petitioner produces
a certified copy of this judgment before him.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.1722 of 2011
—————————-
JUDGMENT
18th January, 2011