High Court Kerala High Court

P.V.Surendran vs The Secretary on 15 September, 2010

Kerala High Court
P.V.Surendran vs The Secretary on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27268 of 2010(G)


1. P.V.SURENDRAN,7/330,POOCHADAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

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

 Dated :15/09/2010

 O R D E R
                           C.T.RAVIKUMAR, J.
                        ---------------------------------------
                        W.P(C)No.27268 of 2010
                       ----------------------------------------
                      Dated 15th September, 2010

                                  JUDGMENT

The petitioner is a stage carriage operator of KL-13/J 7117.

Requesting for revision of timings he has approached the respondent

through Ext.P1 application. The learned Government Pleader submitted

that Ext.P1 application has been received by the respondent on 5.8.2010.

Thus, admittedly, the respondent has received Ext.P1 application. If that

be so, there is no reason for the respondent to defer a decision on the

same. He is bound to pass orders on Ext.P1. In the said circumstances,

this writ petition is disposed of with a direction to the respondent to

consider Ext.P1 application for revision of timings submitted by the

petitioner in accordance with law expeditiously, at any rate, within a

period of two months from the date of receipt of a copy of this judgment,

with notice to the petitioner and persons who are likely to be affected in

case of a favourable order to the petitioner.

C.T.RAVIKUMAR
Judge

TKS