IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36946 of 2010(P)
1. CHATTALI KUNHALAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :21/12/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.36946 OF 2010
--------------------------------------------
Dated this the 21st day of December, 2010
JUDGMENT
The grievance of the petitioner is regarding the inaction on the part
of the respondent to implement the decision in Ext.P1. Ext.P1 would
reveal that the variation sought for was granted subject to settlement of
timings as early as on 29.5.2006. Ext.P5 would reveal that a time
conference was convened for that purpose on 30.11.2010. The grievance
of the petitioner is that even thereafter, no decision was taken by the
respondent to implement the decision in Ext.P1 though he is bound to give
effect to the said decision in terms of Rule 131 of the Kerala Motor
Vehicles Rules.
2. I have heard the learned counsel for the petitioner and also the
learned Government Pleader. The learned Government Pleader submitted
that in case no decision was taken based on the meeting held on
30.11.2010, a decision would be taken in the matter expeditiously. In view
of the said submission, this Writ Petition is disposed of directing the
respondent to convene time conference to give effect to Ext.P1 in the next
W.P.(C) NO.36946/2010 2
time conference or within a period of one month whichever is earlier with
notice to the petitioner as also other operators on the route, in case no
decision was taken based on the conference held on 30.11.2010.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.36946/2010 3
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010