IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17695 of 2010(J)
1. C.P.RAJU,CHIRAYATH HOUSE,KODANNUR,
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/06/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 17695 OF 2010 J
-----------------------------------------------------------
Dated this the 8th June, 2010.
JUDGMENT
The petitioner is a stage carriage operator who has been
issued with Ext.P1 time schedule by the respondent under Rule 212
of the Kerala Motor Vehicles Rules, 1989 (the ‘Rules’ for short).
Subsequently, modifications in his time schedule have been effected
by the authorities while settling the timings of other operators, as
is evident from Ext.P2. There have been other similar proceedings
also and thereby, the timings with respect to which the petitioner is
conducting his services at present is substantially different from
what has been settled as per Ext.P1. Since the rules require that
the petitioner should exhibit his timings in his vehicle, the
petitioner requested the respondent to issue him a consolidated
time schedule. His request is evidenced herein by Ext.P3. The
petitioner complains that no action has been taken on Ext.P3 till
date. The learned senior Govt. Pleader has no objection to Ext.P3
being directed to be considered and disposed of.
2. In the above circumstances this writ petition is disposed of
directing the respondent to consider Ext.P3 request of the
petitioner in accordance with law and to pass appropriate orders
WPC 17695/2010 2
thereon as expeditiously as 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
jj
WPC 17695/2010 3