IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32656 of 2008(K)
1. T.C.CHRISTIN, PADAPURAKAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/12/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).32656/2008
--------------------
Dated this the 10th day of December, 2008
JUDGMENT
Petitioner operates a regular stage carriage on
the route Vaikom-Kottayam via Ettumanoor.
According to him, timings in relation to the service
was last settled on 25.7.1996. On account of certain
subsequent events, he thought it fit to have a revision
of timings and has submitted Ext.P1 application in
this regard. Same is pending consideration.
2. Having heard learned counsel for the petitioner
and learned Government Pleader, I am of the view
that Ext.P1 merits consideration.
3. In the result, writ petition is disposed of
directing the respondent to consider the request made
in Ext.P1 and decide whether it is maintainable in
terms of Rule 212 read with Rule 145(7) of the
Motor Vehicles Rules. If the request of the petitioner
is found to be maintainable, a timing conference may
W.P.(C).32656/2008
2
be convened and appropriate decision be taken on
Ext.P1, without further delay, at any rate, within three
months from the date of receipt of a copy of this
judgment.
V.GIRI,
Judge
mrcs