IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24681 of 2010(I)
1. T.K.MUSTHAFA, THEERHIKOT HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPROT OFFICER CUM
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :29/11/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C) 24681 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of November, 2010
J U D G M E N T
The petitioner is a registered owner of a Stage
Carriage bearing registration No.KL-58/A 6363 operating on the
route Kannur – Kozhikode. For revision of timings the petitioner
has submitted Ext.P1 application. It is an application submitted
in terms of Rule 145(7) of the Kerala Motor Vehicle Rules.
Admittedly, the said application has been received by the
respondent. Therefore the respondent is bound to consider and
pass orders thereon.
Therefore, this writ petition is disposed of with a direction
to the respondent to consider Ext. P1 application and pass
orders thereon, 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 as also other operators on the route.
Sd/-
C.T. RAVIKUMAR, JUDGE
jma //true copy//
P.A to Judge