IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3009 of 2010(A)
1. K.VELAYUDHAN, S/O.KRISHNAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :30/01/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.3009 OF 2010
............................................
DATED THIS THE 30TH DAY OF JANUARY, 2010
JUDGMENT
The petitioner is the holder of a regular permit on the route
Poozhithala-Guruvayur in respect of Stage Carriage bearing
registration No.KL55/3535. He is conducting service on the basis of
the timings fixed on 8.3.2000. According to the petitioner, since the
settlement of his timings on the above date, a large number of services
have been introduced in the very same sector and some of the services
have surrendered their permits also. Therefore, the petitioner has
submitted Ext.P1 request for revision of his own timings. The
petitioner contends that the change of his timings will not affect any
other existing services. At the same time, the change of the timings
would benefit the travelling public. His complaint is that his
application has not been considered so far.
2. In view of the above, this writ petition is disposed of directing
the respondent to consider Ext.P1 request of the petitioner for the
variation of his own timings and pass orders thereon in accordance
Wpc 3009/2010 2
with law as expeditiously as possible and at any rate within a period of
one month from the date of receipt of a copy of this judgment.
K.SURENDRA MOHAN, JUDGE
lgk