IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3508 of 2011(K)
1. MUJEEB RAHMAN K.,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :03/02/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.3508 of 2011
-----------------------------------------
Dated this the 3rd day of February, 2011
JUDGMENT
The petitioner is operating a stage carriage on the route
Kozhikode-Parappanangadi via. Manjeri and Malappuram as per
the time schedule settled way back in the year 1997. On account
of introduction of other services and other changes in
circumstances, the petitioner has filed Ext.P1 application dated
5.1.2011 before the respondent for revision of the time schedule.
The grievance voiced by the petitioner is that till date orders have
not been passed on Ext.P1 application. In this writ petition, the
petitioner seeks a direction to the respondent to consider the
request in Ext.P1 application and to take an appropriate decision
thereon within a time limit to be fixed by this Court.
2. Sri.Basant Balaji, the learned Government Pleader
appearing for the respondent submits that if Ext.P1 application
has been received and is pending, the respondent will consider
the same and take an expeditious decision thereon, in accordance
with law, after notice to the other existing operators.
W.P(C).No.3508 of 2011
-:2:-
In the light of the said submission, I dispose of the
writ petition with a direction to the respondent to consider Ext.P1
application and take an appropriate decision thereon in accordance
with law, if it has been received and is pending, expeditiously and
in any event within two months from the date on which the
petitioner produces a certified copy of this judgment before him
after notice to the petitioner and other stage carriage operators
who will be affected by the change of timings sought by the
petitioner.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.3508 of 2011
—————————-
JUDGMENT
3rd February, 2011