IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37783 of 2010(W)
1. M.S.PADMAJA, AGED 27, W/O.RAJESH KUMAR,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :21/12/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C) 37783 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of December, 2010
J U D G M E N T
The petitioner is a registered owner of a Stage
Carriage bearing registration No.KL-50/603 operating on the
route Edathanattukara – Gopalapuram. For revision of timings
the petitioner has submitted Ext.P2 application. It is an
application submitted in terms of Rule 145(7) of the Kerala
Motor Vehicle Rules. Admittedly, the said application has been
received by the respondent. Therefore the respondent is bound
to consider and pass orders thereon.
Therefore, this writ petition is disposed of with a direction
to the respondent to consider Ext. P2 application and pass
orders thereon, expeditiously, at any rate, within a period of two
months from the date of receipt of a copy of this judgment with
notice to the petitioner as also other operators on the route.
Sd/-
C.T. RAVIKUMAR, JUDGE
jma
//true copy//
P.A to Judge