IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15161 of 2008(E)
1. C.M.VIJESH KUMAR, S/O.SUKUMARAN
... Petitioner
2. A.RAVEENDRAN, ARAYAKKANDY HOUSE
Vs
1. THE REGIONAL TRANSPORT OFFICER, KANNUR
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/05/2008
O R D E R
ANTONY DOMINIC, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
W.P.(C) No. 15161 of 2008-E
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated this the 28th day of May, 2008
J U D G M E N T
This writ petition is filed praying for expeditious
consideration of Exts.P1 and P2. What is disclosed from Ext.P2 is
that two permit holders are seeking mutual exchange of their
timings. It may be open to the permit holders to seek revision of
timings. However, I do not find any provision enabling the
permit holders to seek mutual exchange of their timings. In view
of this, I do not think that any order should be passed directing
expeditious consideration of Ext.P2. However, this will be
without prejudice to the rights of the petitioners to apply for
revision of timings in accordance with law.
Writ petition is disposed of as above.
ANTONY DOMINIC,
Judge
ms