IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20974 of 2010(V)
1. K.KOYA, S/O. KUTTYAMU, KALLITHADATHIL
... Petitioner
Vs
1. THE SECRETARY, REGIONALT RANSPORT
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/01/2011
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 20974 OF 2010
--------------------------
Dated this the 13th day of January, 2011
J U D G M E N T
The petitioner is a stage carriage operator, operating the stage
carriage bearing registration No.KL 10T 3694 on the route Tirur-
Parappanangadi, as per the time schedule, evidenced by Ext.P2.
The petitioner has on account of clash of timings with the time
schedule allotted to other operators, submitted Ext.P4 application
before the respondent seeking revision of timings including
reduction of the running time. The grievance voiced by the
petitioner is that though several months have passed after Ext.P4
application was submitted, till date, the Secretary, Regional
Transport Authority, Malappuram has not taken a decision on
Ext.P4. In this writ petition, the petitioner seeks a direction to the
respondent to consider the request in Ext.P4 petition and pass
expeditious orders thereon within a time limit to be fixed by this
Court.
2. Sri. P.M.Manoj, the learned Government Pleader appearing
for the respondent submitted on instructions that the original of
Ext.P4 has been forwarded to the Joint Regional Transport
WPC No.20974/2010 2
Authority, Tirur with a direction to call for a report from the Assistant
Motor Vehicles Inspector concerned and that as soon as the report is
received from the Joint Regional Transport Officer, Tirur, the
Secretary, Regional Transport Authority, Malappuram will consider
the petitioner’s request and take an appropriate decision thereon.
In the light of the said submission and having regard to the fact
that more than seven months have passed after Ext.P4 application
was submitted, I dispose of the writ petition with a direction to the
respondent to consider Ext.P4 and pass orders thereon within two
months from today, after notice to and affording the petitioner and the
other stage carriage operators who would be affected by the change
of timings a reasonable opportunity of being heard.
P.N.RAVINDRAN,
(JUDGE)
vps
WPC No.20974/2010 3
WPC No.20974/2010 4
WPC No.20974/2010 5
WPC No.20974/2010 6