High Court Kerala High Court

Chattali Kunhalan vs The Secretary on 21 December, 2010

Kerala High Court
Chattali Kunhalan vs The Secretary on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36946 of 2010(P)


1. CHATTALI KUNHALAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :21/12/2010

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                      W.P.(C). NO.36946 OF 2010
                   --------------------------------------------

                Dated this the 21st day of December, 2010

                                JUDGMENT

The grievance of the petitioner is regarding the inaction on the part

of the respondent to implement the decision in Ext.P1. Ext.P1 would

reveal that the variation sought for was granted subject to settlement of

timings as early as on 29.5.2006. Ext.P5 would reveal that a time

conference was convened for that purpose on 30.11.2010. The grievance

of the petitioner is that even thereafter, no decision was taken by the

respondent to implement the decision in Ext.P1 though he is bound to give

effect to the said decision in terms of Rule 131 of the Kerala Motor

Vehicles Rules.

2. I have heard the learned counsel for the petitioner and also the

learned Government Pleader. The learned Government Pleader submitted

that in case no decision was taken based on the meeting held on

30.11.2010, a decision would be taken in the matter expeditiously. In view

of the said submission, this Writ Petition is disposed of directing the

respondent to convene time conference to give effect to Ext.P1 in the next

W.P.(C) NO.36946/2010 2

time conference or within a period of one month whichever is earlier with

notice to the petitioner as also other operators on the route, in case no

decision was taken based on the conference held on 30.11.2010.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.36946/2010 3

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010