High Court Kerala High Court

Ajith Lukose vs The Secretary on 7 October, 2010

Kerala High Court
Ajith Lukose vs The Secretary on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29990 of 2010(W)


1. AJITH LUKOSE, S/O.LATE P.A.LUKOSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

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

 Dated :07/10/2010

 O R D E R
                         C.T.RAVIKUMAR, J.
                      ---------------------------------------
                      W.P(C)No.29990 of 2010
                     ----------------------------------------
                       Dated 7th October, 2010

                                JUDGMENT

The petitioner is a stage carriage operator on the route

Kottayam-Ernakulam operating with stage carriage bearing registration

No.KL-05/AA 5625. The petitioner has submitted Ext.P1 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.P1 application

for revision of timings 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