High Court Kerala High Court

K.C.Rajani vs The Secretary on 24 January, 2011

Kerala High Court
K.C.Rajani vs The Secretary on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2307 of 2011(K)


1. K.C.RAJANI, KUTTIYIL PARAMMAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :24/01/2011

 O R D E R
                       P.N.RAVINDRAN, J.
             -----------------------------------------
                    W.P(C).No.2307 of 2011
             -----------------------------------------
           Dated this the 24th day of January, 2011

                             JUDGMENT

The petitioner is operating a stage carriage on the route

Guruvayur – Kozhikode, as per the time schedule settled way

back in the year 1999. On account of introduction of other

services on the route and other changes in circumstances, the

petitioner has filed Ext.P1 application dated 18.12.2010 before

the respondent for revision of timings. The grievance voiced by

the petitioner is that though more than one month has passed

after Ext.P1 application was submitted, till date orders have not

been passed thereon. In this writ petition, the petitioner seeks a

direction to the respondent to consider the request made in

Ext.P1 application and take an appropriate decision thereon

within a time limit to be fixed by this Court.

2. Sri.M.A.Asif, the learned Government Pleader

appearing for the respondent submits that if Ext.P1 application

has been received and is pending, the respondent will consider

the same and take an expeditious decision thereon, in

W.P(C).No.2307 of 2011
-:2:-

accordance with law, after notice to the other existing operators.

In the light of the said submission and having regard to the

fact that more than one month has passed after Ext.P1 application

was submitted, I dispose of this writ petition with a direction to the

respondent to consider Ext.P1 application and take an appropriate

decision thereon in accordance with law, if it has been received and is

pending, expeditiously and in any event within two months from the

date on which the petitioner produces a certified copy of this judgment

before him after notice to the petitioner and other stage carriage

operators who will be affected by the change of timings sought by the

petitioner.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.2307 of 2011

—————————-

JUDGMENT

24th January, 2011