IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37623 of 2007(D)
1. KRISHNAKUMAR, PULIKKALTHODI HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. SRI.V.SELVAM, S/O.UNNIKRISHNAN,
4. SRI.HAMSA, KARUVANKUZHIYIL HOUSE,
5. THE STATE TRANSPORT APPELLANTE
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 37623 OF 2007 D
=====================
Dated this the 10th day of January, 2008
J U D G M E N T
Petitioner submits that in a timing conference that was held
for revising the timings of the 4th respondent, while effecting
revision, the 3rd respondent’s timing also has been revised to the
prejudice of the petitioner. An objection was filed and that was
rejected by Ext.P4. Against Ext.P4, revision was filed by Ext.P5
and that was also rejected by Ext.P6 and it is challenging Exts. P4
and P6 this writ petition has been filed.
2. The only objection that is raised before me is that
while issuing Ext.P2 revised timings of the 4th respondent, 3rd
respondent’s time of departure from Ottappalam at 8.12 a.m has
been changed as 8.22 a.m. Admittedly, as per Ext.P1 timing of
the petitioner, the petitioner’s departure time is 8.30 from
WPC 37623/07
:2 :
Ottappalam. If that be so, there is no direct clash and in view of
this, there cannot be any sustainable objection to Exts.P4 and P6.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE.
Rp