resoiution of the 15' respondent, the
approached this court to directfltwhe 2’i””‘res:p:onde:’
censider the representation and as=sig..n
It to ” ” it
3. Heard learned counse–i:ép.Dearingfor :’the1.petit¥oner V
and the learned AGA zfmgthe .rés;:’ao.:nr}Ve”it.ts.
4. Learned AAGA.:’_j:after;.o’_ the records
submitted trial; tmitggtheimzaregasetaxen up by the 2nd
respondent:’i’n.V”‘its::r:?heet§n.es; ‘i-t~vV.isv”%only on account of the
petitioner’– the timings in pursuance of
the reso!£rt§.on .¢:ifVVt¥1_e’A.1_”Vfespondent, could not be assigned.
It y.«§scon:en&ee.:ng:, the inaction alleged against the 2″”
» :fe’s§3on.dveni:4isineorrect. According to the learned ASA, it is
1′.th:e.~–.Vipetit¥’onerV’s.who did not appear before the 2″”
.V refiiondvent in the meetings convened for the purpose of
“e?sei.gAning the timings and hence, the grievance put ferth in
«i ‘tivrit petition is not tenable. However, learned AGA
T “‘s£.lbrnitted that, the 2″‘ respondent would inciude the
sebject relating to the assignment of timings even in
respect of the petitioner, in the next meeting and if the
/i”
petitioner were to appear, the matter would
in accordance with iaw.
5. Learned counsei for the
the petitioner would voluntariigr appear’ –b:efoVre”‘”‘t’he: .?.”°””
respendent and participate meei.i~ng;:so as to
enable the 2″” responde’nVt_a.to”aaaiggn_:tii:e’_»tlmi.ngs.
6. In xgiesézjwpof the by learned AGA,
it is «a¥:y..firleing with regard to the
aiieged in of 2″‘ respondent or the
iaches entifge part.of.the::_’petitioner.
I’in.Avie\rvi”ef’éthe above, the writ petition stands
L/__Ci’rg§§l2se;€.Lo’iVA’Vdiirecting the 2″” respondent to inciucie the
s’eigj:ect,.rei’al.ilng to assigning of timings to the stage
cerriageipermit of the petitioner in the next meeting and
V”~V’_A:a£§ei”Adecision thereon in accordance with Eaw.
8. It is made clear that, the 2″‘ respondent need not
issue any separate notice to the petitioner ‘:9 appear in the
next meeting scheeuiecl for the purpose of assigning
/
timings in respect of stage carriage permit.
shah voiuntariiy ascertain the date, time and ”
meeting and participate in the pro:’:ée’d’ings:, .g I
It is also made dear that ifvhthe–.petitieriet’d’oeS.«notH.L
appear in the next rneeting:’;va«a.:t’he resoltzt’§o.h the 1″ V
respondent granting stage cat’r”riaV§}’:e tierrnit \?idte”‘J§.nnexure
‘A’ shail stand lapsed,’ _;-‘eso'[fuat§’on was passed
more than a g’…*e’:_a_t’_iae aoo ariti e:ét;»e:at:§t ner has not shown
any earnestness the permit and
operate the set*viV§:e._
Ordered accordi’fi§_3_Iy. V
Sd/as
Judge