High Court Kerala High Court

Beena Mohanan vs The Secretary on 19 August, 2009

Kerala High Court
Beena Mohanan vs The Secretary on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23700 of 2009(F)


1. BEENA MOHANAN, W/O.K.P.MOHANAN
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

2. THE JOINT REGIONAL TRANSPORT OFFICER,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. K.V.MYNA, KARAYIL HOUSE, P.O. KARA,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/08/2009

 O R D E R
                             V.GIRI, J.
        = = = = = = = = = = = = = = == = = = = = =
                    W.P.(C). No. 23700 OF 2009

        = = = = = = = = = = = = = == = = = = = = =

             Dated this the 19th day of August 2009.


                           JUDGMENT

Petitioner is a Stage Carriage Operator, operating a regular

service on the route Kodungallur-Triprayar via Irinjalakuda

with Stage Carriage bearing registration No. KL-08/S 7773. The

petitioner operates the aforementioned service as an ordinary

service. Petitioner’s grievance highlighted in this writ petition

relates to the alleged violation of the timing schedule by the

5th respondent operating services with KL-08/S 2199 and

KL-08/J 4555, both as ‘Limited Stop Ordinary Services’. The

petitioner contends that every operator is bound to operate his

service in consonance with the time schedule granted, under

Rule 212 of the Kerala Motor Vehicles Rules, 1989. Petitioner’s

complaint is highlighted under Ext.P2 series representations.

2. I heard learned Government Pleader also.

3. It is for the first respondent Secretary, R.T.A. to first

consider Ext.P2(a). The first respondent shall consider Ext.P2(a)

with notice to the 5th respondent also and ensure that all

W.P.(C). No. 23700 OF 2009
2

services, operating within his jurisdiction including that of the 5th

respondent do so, in consonance with the time schedules allotted

to his service. First respondent shall take appropriate action on

Ext.P2(a) within 2 months from the date of receipt of a copy of

this judgment.

Writ petition is disposed of as above.

(V.GIRI)
JUDGE

kkms/