High Court Kerala High Court

E.Y.Abdul Azeez vs The Secretary on 5 February, 2010

Kerala High Court
E.Y.Abdul Azeez vs The Secretary on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3807 of 2010(A)


1. E.Y.ABDUL AZEEZ, S/O.YOUSUF LABBA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.L.MURALEEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/02/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                      W.P(C) NO: 3807 OF 2010 A
                -----------------------------------------------------------
                  Dated this the 5th February, 2010.

                                    JUDGMENT

The petitioner is an existing operator with stage carriage

bearing No: KL-02-M 6557 operating on the route Charumoodu-

Chengannur. The petitioner has submitted Ext.P4 representation

pointing out a number of anomalies in the timings settled as per

Ext.P3 time schedule. However, according to him no orders have

been passed on Ext.P4 till date.

2. The Government Pleader on instructions submits that if

Ext.P4 has actually been received orders would be passed thereon

expeditiously.

3. This writ petition is accordingly disposed of directing the

respondent to consider Ext.P4 if the same has been received and to

pass orders thereon in accordance with law, as expeditiously as

possible and at any rate within a period of one month from the date

of receipt of a copy of this judgment.

K. SURENDRA MOHAN
Judge
jj

2

3

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: