High Court Kerala High Court

C.Sudhakaran vs The Secretary on 3 January, 2011

Kerala High Court
C.Sudhakaran vs The Secretary on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38702 of 2010(K)


1. C.SUDHAKARAN,
                      ...  Petitioner
2. K.SATHIAN,

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

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

 Dated :03/01/2011

 O R D E R
                       P.N.RAVINDRAN, J.
                       ---------------------------
                  W.P.(C) No. 38702 OF 2010
                       --------------------------
            Dated this the 3rd day of January, 2011

                         J U D G M E N T

The petitioners are stage carriage operators. They have

filed this writ petition seeking a direction to the Secretary,

Regional Transport Authority, Palakkad to consider the

objections raised by them in Exts.P5 and P6 representations

while considering the request of another stage carriage

operator operating on the route Oilipara-Vandithavalam for

revision of timings. It is submitted that a timing conference is

scheduled to be held on 5.1.2011 pursuant to the directions

issued by this Court in Ext.P3 judgment delivered in W.P.(C)

No.25071 of 2010 and that unless the objections raised by the

petitioners are also considered, they will be put to serious

prejudice. In this writ petition the petitioner seeks a direction to

the Secretary, Regional Transport Authority, Palakkad to

consider Exts.P5 and P6 representations in the timing

conference which is scheduled to be held on 5.1.2011 pursuant

to Ext.P3 judgment.

WPC No.38702/2010 2

2. When the writ petition came up for admission today, Sri.

Basant Balaji, the learned Government Pleader appearing for

the respondent submitted that the respondent will consider the

objections raised by the petitioners in Exts.P5 and P6

representations while considering the request made by the

petitioner in W.P.(C) No.25071 of 2010 for revision of timings.

In the light of the said submission, I dispose of this writ

petition with a direction to the respondent to consider the

objections raised by the petitioners in Exts.P5 and P6

representations while considering the claim of the petitioner in

W.P.(C) No.25071 of 2010 for revision of timings.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No.38702/2010 3

WPC No.38702/2010 4