IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15599 of 2010(Y)
1. E.BASHEER
... Petitioner
Vs
1. SECRETARY,RTA
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :21/05/2010
O R D E R
K.SURENDRA MOHAN, J.
-----------------------------------------
W.P.(C) No.15599 of 2010
-----------------------------------------
Dated this the 21st day of May, 2010
JUDGMENT
The petitioner is a stage carriage operator conducting services
on the route Kuttiyadi-Kozhikode with a stage carriage vehicle
bearing Reg.No.KL-11/R 4041. The petitioner has submitted Ext.P2
request for the revision of his own timings, for the reason that there
are clashes with services operated by other services including the
Kerala State Road Transport Corportion. However, it is submitted
that no orders have been passed on Ext.P2, till date. The petitioner,
therefore prays for the issue of appropriate directions for an early
disposal of Ext.P2. The learned Senior Government Pleader has no
objection to such a direction being issued.
2. In the above circumstances, this Writ Petition is disposed of
directing the respondent to consider the application for revision of his
own timings submitted by the petitioner, evidenced herein by Ext.P2
in accordance with law and to pass appropriate orders 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
css/