IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2112 of 2011(L)
1. LAKSHMI G.NAIR,K.G.NIVAS,
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :21/01/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.2112 of 2011
-----------------------------------------
Dated this the 21st day of January, 2011
JUDGMENT
The petitioner is operating a stage carriage on the route
Thrissur – Guruvayur via. Parappur, Pavaratty, Chavakkad etc., as
per the time schedule settled way back in the year 2006. On
account of introduction of other services and other changes in
circumstances, the petitioner has filed Ext.P1 application dated
10.11.2010 before the respondent for revision of the time
schedule. The grievance voiced by the petitioner is that though
more than two months have passed after Ext.P1 application was
submitted, till date orders have not been passed thereon. In this
writ petition, the petitioner seeks a direction to the respondent to
consider the request in Ext.P1 application and to take an
appropriate decision thereon within a time limit to be fixed by this
Court.
2. Sri.M.A.Asif, the learned Government Pleader
appearing for the respondent submits that if Ext.P1 application
has been received and is pending, the respondent will consider
W.P(C).No.2112 of 2011
-:2:-
the same and take an expeditious decision thereon, in accordance with
law, after notice to the other existing operators.
In the light of the said submission, I dispose of the writ
petition with a direction to the respondent to consider Ext.P1
application and take an appropriate decision thereon in accordance
with law, if it has been received and is pending, expeditiously and in
any event within two months from the date on which the petitioner
produces a certified copy of this judgment before him after notice to
the petitioner and other stage carriage operators who will be affected
by the change of timings sought by the petitioner.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.2112 of 2011
—————————-
JUDGMENT
21st January, 2011