IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3318 of 2010(L)
1. MOHAMMED, PARUVINGAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :02/02/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.3318 OF 2010
............................................
DATED THIS THE 2nd DAY OF FEBRUARY, 2010
JUDGMENT
The petitioner is an existing operator conducting service on the
route Pattambi-Pallippuram as an ordinary service. He applied for
variation of the conditions of his permit so as to deviate from the route
at Mangalam to Kodikunnu via Mudappakkadu, Kulamukku,
Kodanthoor and Palathara. Considering the benefit of the variation to
the travelling public, the same has been granted. However, the grant
has been made subject to settlement of timings. The complaint of the
petitioner is that no timing conference has been held thereafter. He
therefore seeks appropriate directions for convening of a timing
conference on an early date. The Government Pleader has no objection
to such a direction being issued.
2. In view of the above, this writ petition is disposed of directing
the respondent to convene a timing conference and to settle the timings
Wpc 3318/10 2
of the petitioner, in accordance with law, as expeditiously as possible
and at any rate within a period of one month from the date of receipt of
a copy of this judgment. The varied permit shall also be issued to the
petitioner thereafter.
K.SURENDRA MOHAN, JUDGE
lgk