IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18932 of 2010(N)
1. A.K.PRABHAKARAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. ABDUL AZEEZ, KAVUMPOTHANGALIL HOUSE,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent :SRI.I.DINESH MENON
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/10/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - -- - - -- - - - - - - -
W.P.(C) 18932 OF 2010
- - - - - - - - - - -- - - - - - - - - -
Dated this the 12th day of October, 2010
J U D G M E N T
The petitioner is a registered owner of a Stage
Carriage bearing registration No.KL-8/L 4104 operating on the
route Moyannur-Elthuruth. The grievance of the petitioner is
with respect to the settlement of timings in respect of the vehicle
belonging to the 2nd respondent bearing Registration No.KL-
10/M 6418. Evidently, the grievance of the petitioner is with
respect to the settled timings in respect of the vehicle belonging
to the 2nd respondent. In such event, statutory remedy is
available to the petitioner. Subject to the above observation this
writ petition is closed, without prejudice to the right of the
petitioner to challenge the same, in accordance with law.
It is made clear that this Court has not made any
observation with respect to the merits of the contentions of the
petitioner.
C.T. RAVIKUMAR, JUDGE
pm