High Court Kerala High Court

P.J.Thomas vs The Joint Regional Transport … on 11 November, 2008

Kerala High Court
P.J.Thomas vs The Joint Regional Transport … on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33182 of 2008(A)


1. P.J.THOMAS, PARAYIL,
                      ...  Petitioner

                        Vs



1. THE JOINT REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. EMMANUEL JOSEPH, KUZHITHOTTU,

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :11/11/2008

 O R D E R
                            V.GIRI, J
              --------------------------------------------
                   W.P.(C).33182 of 2008
              --------------------------------------------
          Dated this the 11th day of October, 2008

                           JUDGMENT

The petitioner, a stage carriage operator on

the route Meladukkom-Kottayam, is aggrieved by the

alleged non-compliance of the timing schedule settled

in relation to the service operated by the 2nd

respondent, who is operating his stage carriage on the

same route. The petitioner complains that though

timings have been settled, the 2nd respondent does not

adhere to that. This he submits, is a contravention

of Rule 213 of the Motor Vehicles Rules. The

infraction has been brought to the notice of the 1st

respondent vide Ext.P3.

2. Having heard learned Government Pleader

also, the writ petition is disposed of directing the

1st respondent to look into Ext.P3 and take appropriate

action. It is made clear that any action taken on

Ext.P3 shall be only after issuing notice to the 2nd

respondent.

The petitioner shall produce a copy of this

judgment along with a copy of the writ petition before

the 1st respondent for compliance.

Sd/-

(V.GIRI)
Judge
sk/-

//true copy//