High Court Kerala High Court

A.Sreedharan vs The Secretary on 25 March, 2010

Kerala High Court
A.Sreedharan vs The Secretary on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10270 of 2010(G)


1. A.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/03/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                      W.P(C) NO: 10270 OF 2010
                -----------------------------------------------------------
                  Dated this the 25th March, 2010.

                                    JUDGMENT

The petitioner is a stage carriage operator conducting services

with a vehicle bearing registration No: KL 13/J 5050 on the route

Kannur-Puthiyangadi. According to the petitioner, subsequent to

the settlement of his timings many new services have been

introduced on the route, thereby reducing the time gap available to

the petitioner. Therefore, a lot of inconveniences are being caused

to the operation of his services. The petitioner has submitted a

request for the revision of his own timings. He complains that his

request has not so far been considered. The Learned Senior

Government Pleader has no objection for appropriate directions

being issued to consider his request at an early date.

2. In the above circumstances this writ petition is disposed of

directing the respondent to consider the request of the petitioner

evidenced herein by Ext.P1 in accordance with law and to pass

appropriate orders thereon as 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

2

3

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: