IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7822 of 2010(C)
1. K.T.MOOSAKUTTY, AGED 60 YEARS,
... Petitioner
Vs
1. THE SECONDARY, REGIONAL TRANSPORT
... Respondent
2. C.KOYA HAJI, CHOLAKKAL HOUSE,
For Petitioner :SRI.ANIL SIVARAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :10/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 7822 OF 2010
-----------------------------------------------------------
Dated this the 10th March, 2010.
JUDGMENT
The petitioner is conducting services on the route Manjeri-
Pokottumpadam via Wandoor since 1981. He has objected to the
timings that are proposed to be given to another operator, the
second respondent. The second respondent had applied for the
grant of a regular permit to conduct services on the route
Pandikkad-Pookottumpadam, a route that substantially overlaps the
route on which the petitioner is conducting services. According to
the petitioner the timings proposed by the second respondent are
only a few minutes ahead of the petitioner’s services. Therefore,
the petitioner appeared before the Regional Transport Authority
and submitted Ext.P1 objections. Though there were objections
from other operators also, the Regional Transport Authority
granted the permit, subject to settlement of timings.
2. Apprehending that the timings of the second respondent
would be settled, the petitioner submitted Ext.P3 objection to the
timings proposed by the petitioner. The complaint of the petitioner
is that the timings of the second respondent is about to be settled,
without considering the objections of the petitioner. The petitioner
WPC 7822/2010 2
therefore prays for appropriate directions to consider the
objections of the petitioner also while settling the timings of the
petitioner. The learned Govt. Pleader has no objection to such
directions to be issued.
3. In the above circumstances this writ petition is disposed of
directing the first respondent to consider the objections of the
petitioner evidenced herein by Exts.P1 and P3 also while settling the
timings of the second respondent, provided the said objections
have been received and are pending.
K. SURENDRA MOHAN
Judge
jj
WPC 7822/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: