IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12738 of 2010(N)
1. ANNAMMA VARGHESE, THALIATH 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 :09/04/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.12738 of 2010
-------------------------------------------
Dated this the 9th day of April, 2010
JUDGMENT
The petitioner is a stage carriage operator conducting services on the
route Wadakkanchery-Ayyanthole with vehicle No.KL-8/U 4032. As per the
timings of the petitioner, she has to depart from Thrissur at 6.48 p.m.
However, the said departure timing has been given to another service also.
Therefore, there is a direct clash between the two services from Thrissur to
Punnamparambu. Consequently, it has become impossible for the
petitioner to operate her services smoothly.
2. The petitioner has therefore submitted a request for the variation
of her timings suitably so as to prevent the clash. She complains that no
orders have been passed on her request till date. Therefore, she prays for
the issue of appropriate directions for an early disposal of her request. The
learned Senior Government Pleader has no objection to such a direction
being issued.
3. In the above circumstances, this Writ Petition is disposed of
directing the respondent to consider the request of the petitioner for the
revision of her own timings evidenced in these proceedings by Ext.P1, in
accordance with law and to pass appropriate orders thereon as
expeditiously 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
css/