IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8571 of 2010(V)
1. ROSY MATHEW, KUNNATHOOR HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
For Petitioner :SRI.P.C.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/03/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.8571 of 2010
-------------------------------------------
Dated this the 16th day of March, 2010
JUDGMENT
The petitioner is a stage carriage operator conducting
services with stage carriage vehicle bearing Reg.No.KL-
36/670. Her timings were settled as per Ext.P1
proceedings. However, subsequent to the settlement of
her timings, a lot of new services have been introduced on
the route in question thereby reducing the time gap with
which she had been conducting her services. According to
the petitioner, the Kerala State Road Transport
Corporation has also started operating services on the
route. Some others have stopped their operations
rendering many timings vacant. The petitioner has
therefore submitted a request seeking a suitable variation
of her timings. She complains that no orders have been
passed thereon till date.
2. The Government Pleader has no objection to such
a direction being issued, to pass orders on the petitioner’s
request.
wpc No.8571/2010 2
3. The Writ Petition is accordingly disposed of
directing the respondent to consider the request of the
petitioner for the revision of her own timings in
accordance with law, 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
css/