IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14250 of 2009(A)
1. GEORGE MATHEW, S/O.MATHAI,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/05/2009
O R D E R
V.GIRI, J
.......................
W.P.(C).14250/2009
.......................
Dated this the 25th day of May, 2009
JUDGMENT
Petitioner, a stage carriage operator on a
regular permit on the route Koayyoor – Kottayam,
is aggrieved by what he terms as delay on the part
of the respondent in taking further action in the
matter of resettlement of timings pursuant to
Ext.P1 judgment of the STAT.
Having heard learned Government Pleader
also and having perused Ext.P1, writ petition is
disposed of directing the respondent to take further
action pursuant to Ext.P1 to see that the the
timings are resettled, within two months from the
date of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs