IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3978 of 2010(V)
1. MATHEW JOSEPH, ALAKKAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/02/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.3978 of 2010
-------------------------------------------
Dated this the 8th day of February, 2010
JUDGMENT
The petitioner is the registered owner of a stage
carriage No.KL-11/V 8109, conducting service on the
route Pasukkadavu-Kumbalachola-Perambra. According to
him, his timings were settled in the year 2007.
Subsequent to the fixation of his timings, a number of new
services have been introduced on the route in question
and the time gap with which he was operating his service
has been drastically reduced. There are chances of
conflicts arising between his service and the services of
other operators who are conducting service on the route.
Therefore, he has sought for a revision of his timings in a
suitable manner. However, no orders have been passed
thereon till date.
In view of the above, this Writ Petition is disposed of
directing the respondent to consider Ext.P1 request of the
petitioner for revision of his own timings in accordance
with law, as expeditiously as possible and at any rate
wpc No.3978/2010 2
within a period of two months from the date of receipt of a
copy of this judgment, after hearing all interested parties.
K.SURENDRA MOHAN,
JUDGE
css/