IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18429 of 2007(R)
1. K.V.MAMMUKUTTY, KULANGARA VEETTIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. T.SAJI, S/O.BHARATHAN, 24/1567C,
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/06/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO. 18429 OF 2007
-----------------------------------
DATED THIS THE 25th DAY OF JUNE, 2007
JUDGMENT
The petitioner seeks revision of his timings on the ground that on
account of a new permit and timings issued to the 2nd respondent there
is change of circumstances warranting such revision. The petitioner
submits that his timings were settled as early as on 16.2.98.
2. I have heard the learned counsel for the petitioner as also
the learned Government pleader. After hearing both sides, I am not
satisfied that I can grant the prayer of the petitioner since the
appropriate remedy available to the petitioner, if the timings in Ext.P2
comes in clash with the petitioner’s timings, is to file a revision before
the State Transport Appellate Tribunal. Of course, the petitioner would
submit that he does not want to challenge Ext.P2 but only wants
revision of his timings because of Ext.P2, which certainly is change of
circumstance as contemplated under law. I do not agree with the
contentions of the petitioner. The petitioner’s contention is that the
timings in Ext.P2 comes into clash with Ext.P1 timings of the
petitioner. In such circumstances, the petitioner should have first
objected to Ext.P1 timings and if the objections are not accepted, he
W.P.(c)No.18429/07 2
should have filed a revision. When a new operator comes into
scene, normally the R.T.A. cannot settle the timings against the
settled timings of the petitioner. Therefore, I am certainly of
opinion that the petitioner’s remedy lies in filing an appeal against
Ext.P2 and not to seek revision of his timings on the ground of
change of circumstance on account of Ext.P2. Therefore, without
prejudice to the right of the petitioner to challenge Ext.P2 timings
issued to the 2nd respondent, this writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.18429/07 3