IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36651 of 2009(B)
1. K.V.SATHYAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :05/02/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 36651 OF 2009 B
-----------------------------------------------------------
Dated this the 5th February, 2010.
JUDGMENT
The petitioner is operating a regular stage carriage vehicle on
the route Kodungalloor-Guruvayur via Perinjanam, Thriprayar,
Chettuva and Chavakkad with stage carriage vehicle No: KL-8/Q
5284. The petitioner had submitted an application for the
extension of his route from Kodungalloor to Azheekode via Govt.
Hospital, Padakulam Health Centre and Athani. Pursuant to the
judgment of this Court in W.P(C) 24133/2009 the matter was
considered by the RTA at its meeting held on 10.11.2009 and the
variation was granted subject to settlement of timings. The
petitioner submits that he has already produced current records of
the vehicle before the RTA but in spite of the above, the decision
has not been implemented till date. He prays for appropriate
directions to implement Ext.P1.
2. This writ petition is accordingly disposed of directing the
respondent to convene a timing conference and to settle the
timings of the petitioner, in implementation of Ext.P1 within a
WPC 36651/2009 2
period of one month from the date of receipt of a copy of this
judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 36651/2009 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: