IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5964 of 2010(U)
1. A.M.SAJINA PANIYIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :24/02/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 5964 OF 2010 U
-----------------------------------------------------------
Dated this the 24th February, 2010.
JUDGMENT
The petitioner is a stage carriage operator conducting services
on the route Vadagara-Thalassery-Kozhikode with stage carriage
vehicle No: KL-18/C 7999. Her timings were issued on 27.9.1999.
According to the petitioner since the settlement of her timings the
KSRTC has introduced a service on the route causing clash with her
timings. The timings of local trains to and from Kozhikode also
cause inconvenience to the operation of petitioner’s service with the
settled timings. Therefore, the petitioner has submitted a request
for the revision of her own timings. Her complaint is that no orders
have been passed thereon. The Govt. Pleader submits that her
request would be considered and appropriate orders passed
without further delay.
2. In the above circumstances this writ petition is disposed of
directing the respondent to consider the request of the petitioner
for variation of her timings evidenced by Ext.P1, in accordance with
WPC 5964/2010 2
law, as expeditiously as possible and 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 5964/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: