High Court Kerala High Court

Mujeeb Rahman vs The Secretary on 12 February, 2009

Kerala High Court
Mujeeb Rahman vs The Secretary on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4677 of 2009(F)


1. MUJEEB RAHMAN, VALIYAVEETTIL
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.4677 of 2009
             ---------------------------------
            Dated, this the 12th day of February, 2009

                           J U D G M E N T

Applications made by the petitioner for revision of timings

were rejected by the respondent as per Exts.P1 & P2 proceedings.

That were challenged before the Tribunal, and by Exts.P3 & P4

orders in MVARP No.255/2008 and 256/2008, setting aside the

orders of the respondent, the STAT directed reconsideration of the

requests. Grievance raised in this writ petition is that although

Exts.P3 & P4 orders of the Tribunal were rendered on 13/08/2008,

the respondent has not taken any consequential action.

2. Taking into account the above grievance of the

petitioner, and as Exts.P3 & P4 have become final, the writ petition

is disposed of directing the respondent to convene timing

conference and settle the timings of the petitioner’s stage carriages.

This shall be done as expeditiously as possible, at any rate, within

eight weeks of production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg