IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34143 of 2007(M)
1. C.T.SATHYAN
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/01/2008
O R D E R
ANTONY DOMINIC, J.
=W.P.(C) = = = = = = = = = = = =
= = =
No. 34143 OF 2007 M
= = = = = = = = = = = = = = = =
Dated this the 1st January, 2008
J U D G M E N T
Ext. P1 is the proceedings of the RTA held on 7.8.2007
allowing additional trips subject to settlement of timings. The
complaint of the petitioner is that timing conference has not been
convened and as a result thereof, the permit in respect of the
additional trip has not been issued.
2. The learned Govt. Pleader, on instructions, submits that the
settlement of timings is subject to the priority following the chart
that is already prepared. However, I notice from Ext. P1 itself that
the order was passed as early as on 7.8.2007 and despite the lapse
of five months, there has not been any progress in the matter. This,
certainly, is a very unsatisfactory situation. If the RTA has granted
an order in favour of an operator, action shall be taken in time.
3. In view of this, I direct the respondent to settle the timing
in terms of Ext. P1 as expeditiously as possible, at any rate within 4
WPC No. 34143/07 -2-
weeks of production of a copy of this judgment.
Writ petition is dispose of as above.
ANTONY DOMINIC
JUDGE
jan/-