High Court Kerala High Court

K.V.Jayaram vs The Secretary on 27 May, 2010

Kerala High Court
K.V.Jayaram vs The Secretary on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16308 of 2010(K)


1. K.V.JAYARAM, EDAVANA HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :27/05/2010

 O R D E R
                K.SURENDRA MOHAN, J.
             -------------------------------------------
                W.P.(C) No.16308 of 2010
             -------------------------------------------
          Dated this the 27th day of May, 2010

                          JUDGMENT

The petitioner is a stage carriage operator conducting

services on the route Uruvanchal-Kannur-Kozhikode as a

Limited Stop Ordinary Service with stage carriage vehicle

bearing Reg.No.KL-58/A 5787. The timings of the

petitioner were settled at the time of issuing the regular

permit to him. At present, the Kerala State Road

Transport Corporation (‘KSRTC’ for short) has introduced

services with the same timings as the petitioner. Other

services have also been introduced on the route resulting

in a reduction in the time gap that was available to the

petitioner to operate his services. As a result, it has

become difficult for the petitioner to operate his services

smoothly. The petitioner has therefore submitted Ext.P1

request for the revision of his timings in a suitable

manner. He complains that no orders have been passed

thereon till date. The learned Senior Government Pleader

has no objection to appropriate directions being issued to

wpc No.16308/2010 2

expedite matters.

In the above circumstances, this Writ Petition is

disposed of directing the respondent to consider the

request of the petitioner for the revision of his own

timings evidenced herein by Ext.P1 in accordance with law

and to pass appropriate orders thereon, as expeditiously

as possible and at any rate within a period of two months

from the date of receipt of a copy of this judgment.

K.SURENDRA MOHAN,
JUDGE

css/