High Court Kerala High Court

E.N.Chandran vs The Secretary on 1 December, 2010

Kerala High Court
E.N.Chandran vs The Secretary on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35951 of 2010(T)


1. E.N.CHANDRAN, S/O.GOVINDAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

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

 Dated :01/12/2010

 O R D E R
                           C.T.RAVIKUMAR, J.
                        ----------------------------
                        W.P.(C)No.35951 of 2010
                        ----------------------------
                       Dated 1st December, 2010

                                JUDGMENT

The petitioner is an existing stage carriage operator on the

route Kannur N.B.S. – Matool operating with stage carriage bearing

registration No.KL-13/T 1269. The petitioner has submitted Ext.P1

application for revision of timings. It is an application submitted in terms

of the provisions under Rule 145(7) of the Kerala Motor Vehicles Rules.

Therefore, the respondent has a duty to consider the same and pass

orders thereon in accordance with law. In the circumstances, this writ

petition is disposed of with a direction to the respondent to consider and

pass orders on Ext.P1, in case it is pending before the respondent for

consideration, expeditiously, at any rate within a period of two months

from the date of receipt of a copy of this judgment with notice to the

petitioner as also to the other interested operators on the route.

Sd/-

C.T.RAVIKUMAR
Judge

TKS
// True copy //

P.S.To Judge