High Court Kerala High Court

Khalid vs Secretary on 19 February, 2010

Kerala High Court
Khalid vs Secretary on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5498 of 2010(J)


1. KHALID, S/O.BAHARI, CHELARA HOUSE,
                      ...  Petitioner

                        Vs



1. SECRETARY, REGIONAL TRANSPORT,
                       ...       Respondent

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :19/02/2010

 O R D E R
                 P.R. RAMACHANDRA MENON, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C)No. 5498 OF 2010
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of February, 2010

                              JUDGMENT

The petitioner has approached this Court seeking a writ of

mandamus directing the respondent to consider Ext.P3

application for revision of timings in respect of the petitioner’s

stage carriage vehicle having registration No.KL-7/BB-6243,

operating on the route Kodungallur-Ernakulam South, and to

pass appropriate orders thereon.

2. Heard learned Government Pleader as well.

3. Considering the facts and circumstances, the respondent

is directed to consider Ext.P3 application preferred by the

petitioner in the next available meeting, in accordance with law,

and pass appropriate orders thereon, after hearing all concerned

parties. This exercise shall be finalised, at any rate, within six

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

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON, JUDGE
ttb