IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21575 of 2009(N)
1. M.O.GANESH KUMAR,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :31/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 21575 of 2009
--------------------------
Dated this the 31st July,2009
J U D G M E N T
The petitioner, who is operating a stage carriage
vehicle on the route Koottupuzha-Parassinikadavu, has sought
for revision of his own timings, which, according to him, was
settled in the year 2004. The reasons stated are apparently,
the introduction of new services and change of circumstances.
2. The application for revision of timings of one’s own
timings will have to be settled in terms of Rule 145(7) of the
Motor Vehicles Rules. If there are special circumstances, as
contemplated by Rule 145(7) of the Rules, the existence of
such special circumstances will have to be found by the
authority. Thus, the authority will have to consider the
request and if he is of the opinion that there are sufficient
reasons and he feels that the operator’s request merits
consideration under Rule 145(7) of the Rules, then orders
shall be passed in this regard and only thereafter the request
for revision of timings should be boarded at a timing
conference.
W.P ( C) No. 21575 of 2009
2
3. Accordingly, the respondent shall first pass an
order on Ext.P1, keeping in mind Rule 145(7) of the Rules
and if the respondent is of the opinion that there are special
circumstances which necessitates consideration of
petitioner’s request for revision of his own timings, an
order shall be passed and such order shall be
communicated to the petitioner and any other operator,
who is in need of a copy. Thereafter, mentioning the
number of the order, the request for revision of timings
made by the petitioner shall be included in a timing
conference and an appropriate decision taken. The
petitioner shall be given an opportunity of being heard, if
the respondent is not inclined to accept the request of the
petitioner as regards the maintainability of Ext.P1. The
entire process shall be completed within two months from
the date of receipt of a copy of this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No. 21575 of 2009
3
W.P ( C) No. 21575 of 2009
4