IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8098 of 2010(J)
1. K.P.MAHESH, MAHESH MANDIRAM
... Petitioner
Vs
1. THE SECRETARY
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :12/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO:8098 OF 2010 J
-----------------------------------------------------------
Dated this the 12th March, 2010.
JUDGMENT
The petitioner is a stage carriage operator conducting services
on the route Cherthala-Kottayam with vehicle No: KL-35/3802 on
the strength of a regular permit. According to the petitioner,
another vehicle that has been newly introduced on the route has
been given a departure timing from Cherthala which results in clash
with the timings of the petitioner. Therefore, the petitioner has
sought suitable variations in his own timings so as to ensure that
the services are operated smoothly. His complaint is that his
request has not been considered by the respondent till date.
Therefore, he prays for the issue of appropriate directions for an
early disposal of his request. The learned Govt. Pleader has no
objection to a such direction being issued.
2. In the above circumstances this writ petition is disposed of
directing the respondent to consider the request of the petitioner
for the variation of his own timings evidenced herein by Ext.P1 in
accordance with law and to pass appropriate orders thereon as
WPC 8098/2010 2
expeditiously as possible and at any rate within a period of two
months from the date of receipt of a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 8098/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: