IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7793 of 2007(C)
1. BINU POULOSE, AGED 36, S/O.P.K.POULOSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
3. THE STATE TRANSPORT APPELLATE TRIBUNAL,
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/10/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 7793 OF 2007 (C)
=====================
Dated this the 6th day of October, 2009
J U D G M E N T
Petitioner is an operator of Stage Carriage KL-17 8384 on
the route Aluva-Koviloor. His grievance is essentially against
Ext.P6 order as confirmed by Ext.P11, whereby reduction of
running time allegedly sought was not granted.
2. Having regard to the fact that Ext.P6 order granting
variation alone was issued as early as on 11/8/06, I do not think at
this distance of time, the grievance in this writ petition need be
considered on merits.
Therefore, writ petition is dismissed, however making it clear
that if the petitioner is so advised, it will be open to him to seek
reduction of running time afresh, and if such an application is
made, the authority shall consider the same untramelled by Exts.
P6 or P11 orders.
ANTONY DOMINIC, JUDGE
Rp