High Court Kerala High Court

Rajesh Kumar vs Regional Transport Officer on 29 September, 2008

Kerala High Court
Rajesh Kumar vs Regional Transport Officer on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25527 of 2008(L)


1. RAJESH KUMAR, AGED 36 ,S/O.SREEDHARAN
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.M.A.MANHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :29/09/2008

 O R D E R
                               V. GIRI, J.
                      ------------------------------
                     W.P.(C).NO.25527 OF 2008-L
                      ------------------------------
            Dated this the 29th day of September, 2008.

                               JUDGMENT

Petitioner is a stage carriage operator, who was granted

regular permit on the route City Medical College – Housing Colony.

Ext.P1 is a permit issued in this regard. The petitioner has sought

for revision of his own timings as per Ext.P2 representation.

2. The learned Government Pleader, on instructions, submits

that as Ext.P2 was not seen in the files of the R.T.O, Kozhikode, the

petitioner’s application for revision of timings cannot be

maintainable. In view of the submission of the learned

Government Pleader, there will be a direction to the respondent to

consider Ext.P2 representation produced along with this writ petition

as a suitable representation and orders thereon shall be passed

within one month from the date of receipt of a copy of this judgment

along with a copy of the writ petition, after hearing the petitioner.

The writ petition is disposed of as above.

V. GIRI, JUDGE.

cl

.

2