High Court Kerala High Court

T.A.Nazar vs The Secretary on 23 December, 2010

Kerala High Court
T.A.Nazar vs The Secretary on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37555 of 2010(T)


1. T.A.NAZAR, THUNDIPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :23/12/2010

 O R D E R
                       C.T. RAVIKUMAR, J
          - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                    W.P.(C) 37555 OF 2010
         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 23rd day of December, 2010

                          J U D G M E N T

The grievance of the petitioner is with respect to the

non-implementation of the decision in Ext.P1 by the

respondent. As per Ext.P1 the Regional Transport Authority,

Ernakulam granted a regular permit to the petitioner subject

to settlement of timings. The grievance is that the respondent

who is bound to give effect to the said decision is not

convening time conference to settle the time and to issue the

permit as granted as per Ext.P1. In view of the provisions

under Rule 131 of the Kerala Motor Vehicles Rules the

respondent is bound to give effect to a decision taken by the

Regional Transport Authority. Therefore, this writ petition is

disposed of with a direction to the respondent to convene

timing conference for the purpose of settling the timings in

respect of the Vehicle bearing registration No.KL-03-G-2743

after issuing notice to the petitioner and also the other

interested operators on the route. This shall be done

WPC No.37555/2010 2

expeditiously, at any rate, within a period of two months from

the date of receipt of a copy of the judgment.

Sd/-

                                    C.T. RAVIKUMAR, JUDGE
jma        //true copy//

                                           P.A to Judge