IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17832 of 2010(D)
1. AJILAL, THINAYATHU HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/06/2010
O R D E R
K.SURENDRA MOHAN, J.
---------------------------
W.P.(C) No. 17832 OF 2010
--------------------------
Dated this the 9th day of June, 2010
J U D G M E N T
The petitioner is conducting services on the route
Kadamakudy-Varapuzha with the stage carriage bus bearing
registration No.KL-17/2282 on the basis of timings that were settled
more than five years back. According to the petitioner, due to the
introduction of new services on the route as well as introduction of
services by the Kerala State Road Transport Corporation
(hereinafter referred to as ‘the KSRTC’ for short) with identical
timings as the petitioner’s service, the operation of the service of the
petitioner in a smooth and efficient manner is hampered. Therefore,
the petitioner has been repeatedly making the requests for a
suitable revision of his timings. Though Exts.P2 and P4 have been
submitted by the petitioner, his complaint is that no orders have
been passed thereon till date. The learned Senior Government
Pleader has no objection to the matter being considered
expeditiously.
In the above circumstances, this writ petition is disposed of
directing the respondents to consider the request of the petitioner
WPC No.17832/2010
2
for the revision of his timings as per his applications, evidenced
herein by Exts.P2 and P4, in accordance with law and to pass
appropriate orders thereon, 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 )
vps
WPC No.17832/2010
3
WPC No.17832/2010
4