IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2307 of 2011(K)
1. K.C.RAJANI, KUTTIYIL PARAMMAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :24/01/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.2307 of 2011
-----------------------------------------
Dated this the 24th day of January, 2011
JUDGMENT
The petitioner is operating a stage carriage on the route
Guruvayur – Kozhikode, as per the time schedule settled way
back in the year 1999. On account of introduction of other
services on the route and other changes in circumstances, the
petitioner has filed Ext.P1 application dated 18.12.2010 before
the respondent for revision of timings. The grievance voiced by
the petitioner is that though more than one month has passed
after Ext.P1 application was submitted, till date orders have not
been passed thereon. In this writ petition, the petitioner seeks a
direction to the respondent to consider the request made in
Ext.P1 application and take an appropriate decision thereon
within a time limit to be fixed by this Court.
2. Sri.M.A.Asif, the learned Government Pleader
appearing for the respondent submits that if Ext.P1 application
has been received and is pending, the respondent will consider
the same and take an expeditious decision thereon, in
W.P(C).No.2307 of 2011
-:2:-
accordance with law, after notice to the other existing operators.
In the light of the said submission and having regard to the
fact that more than one month has passed after Ext.P1 application
was submitted, I dispose of this writ petition with a direction to the
respondent to consider Ext.P1 application and take an appropriate
decision thereon in accordance with law, if it has been received and is
pending, expeditiously and in any event within two months from the
date on which the petitioner produces a certified copy of this judgment
before him after notice to the petitioner and other stage carriage
operators who will be affected by the change of timings sought by the
petitioner.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.2307 of 2011
—————————-
JUDGMENT
24th January, 2011