High Court Kerala High Court

A.M.Abdul Salam vs Secretary on 10 December, 2010

Kerala High Court
A.M.Abdul Salam vs Secretary on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36833 of 2010(D)


1. A.M.ABDUL SALAM,
                      ...  Petitioner

                        Vs



1. SECRETARY, REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :10/12/2010

 O R D E R
                             C.T.RAVIKUMAR, J.
                       ---------------------------------------
                          W.P(C).No.36833 of 2010
                      ----------------------------------------
                          Dated 10th December, 2010

                                  JUDGMENT

The petitioner is a stage carriage operator on the route

Payyannur-Kozhikode operating with stage carriage bearing registration

No.KL-59/A 1357. The petitioner has submitted Ext.P3 application for

revision of timings. The said application is submitted under Rule 145(7) of

the Kerala Motor Vehicles Rules. When such an application is submitted by

an existing operator under Rule 145(7) of the Rules, the competent authority

is bound to consider and pass orders thereon. In the circumstances, this writ

petition is disposed of with a direction to the respondent to consider and

pass orders on Ext.P3 application for revision of timings, in case it is

pending, in accordance with law, 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 and other stage carriage operators on the route.

C.T.RAVIKUMAR
Judge

Spc