High Court Kerala High Court

C.M.Vijesh Kumar vs The Regional Transport Officer on 28 May, 2008

Kerala High Court
C.M.Vijesh Kumar vs The Regional Transport Officer on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15161 of 2008(E)


1. C.M.VIJESH KUMAR, S/O.SUKUMARAN
                      ...  Petitioner
2. A.RAVEENDRAN, ARAYAKKANDY HOUSE

                        Vs



1. THE REGIONAL TRANSPORT OFFICER, KANNUR
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/05/2008

 O R D E R
                     ANTONY DOMINIC, J.

                  ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                   W.P.(C) No. 15161 of 2008-E
                  ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~

               Dated this the 28th day of May, 2008

                         J U D G M E N T

This writ petition is filed praying for expeditious

consideration of Exts.P1 and P2. What is disclosed from Ext.P2 is

that two permit holders are seeking mutual exchange of their

timings. It may be open to the permit holders to seek revision of

timings. However, I do not find any provision enabling the

permit holders to seek mutual exchange of their timings. In view

of this, I do not think that any order should be passed directing

expeditious consideration of Ext.P2. However, this will be

without prejudice to the rights of the petitioners to apply for

revision of timings in accordance with law.

Writ petition is disposed of as above.

ANTONY DOMINIC,
Judge

ms