IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7235 of 2010(D)
1. C.A.VINCENT,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 7235 OF 2010 D
-----------------------------------------------------------
Dated this the 17th March, 2010.
JUDGMENT
The petitioner is a stage carriage operator conducting services
on the route Nambiarkunnu-Kozhikode as a limited stop ordinary
service with stage carriage bearing registration No: KL-12/B 1047.
The existing running time of the petitioner has been altered to 1.5
minutes per kilometer which, according to the petitioner is
applicable only to limited stop fast passenger service. Therefore
the petitioner preferred an application for the variation of his
permit and conversion as a limited stop fast passenger service. The
complaint of the petitioner is that no orders have been passed on
the same till date. Therefore, he seeks appropriate directions. The
Government pleader has no objections to such a direction being
issued.
2. In the above circumstances this writ petition is disposed of
directing the first respondent to consider the request of the
petitioner for the variation of his permit in accordance with law and
to pass appropriate orders thereon as expeditiously as possible and
WPC 7235/2010 2
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
WPC 7235/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: