High Court Kerala High Court

C.K.Mohammed vs The Secretary on 19 January, 2011

Kerala High Court
C.K.Mohammed vs The Secretary on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1811 of 2011(B)


1. C.K.MOHAMMED, S/O.MAMMAD SHA HAJI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.SAJU J.VALLYARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/01/2011

 O R D E R
                         P.N.RAVINDRAN, J.
               -----------------------------------------
                     W.P(C).No.1811 of 2011
               -----------------------------------------
            Dated this the 19th day of January, 2011

                             JUDGMENT

The petitioner is operating a stage carriage on the

route Palakkad – Kozhikode (Via) Mundur, Mannarghat,

Ariyankavu, Karinkallathani, Perinthalmanna, Ramapuram,

Malappuram, Pookkoottur, Kondotty, Ramanattukara and Feroke

as a limited stop ordinary service. He is operating the stage

carriage as per the time schedules settled way back in the year

2001. On account of introduction of other services and other

changes in circumstances, the petitioner has filed Ext.P1

application dated 13.12.2010 before the respondent for revision

of timings. The grievance voiced by the petitioner is that though

more than one month has passed after Ext.P1 application was

submitted, till date orders have not been passed thereon. In this

writ petition, the petitioner seeks a direction to the respondent to

consider the request made in Ext.P1 application and take an

appropriate decision thereon within a time limit to be fixed by this

Court.

W.P(C).No.1811 of 2011
-:2:-

2. Sri.M.A.Asif, the learned Government Pleader

appearing for the respondent submits that if Ext.P1 application

has been received and is pending, the respondent will consider

the same and take an expeditious decision thereon, in accordance

with law, after notice to the other existing operators.

In the light of the said submission and having regard

to the fact that more than one month has passed after Ext.P1

application was submitted, I dispose of this writ petition with a

direction to the respondent to consider Ext.P1 application and take

an appropriate decision thereon in accordance with law, if it has

been received and is pending, after notice to the petitioner and

other stage carriage operators who will be affected by the change

of timings sought by the petitioner expeditiously and in any event

within two months from the date on which the petitioner produces

a certified copy of this judgment before him.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.1811 of 2011

—————————-

JUDGMENT

19th January, 2011