IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22516 of 2010(L)
1. M.P.GOPINATH , S/O. KUMARAN
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/08/2010
O R D E R
K.SURENDRA MOHAN, J.
-----------------------------------------------------------
W.P.(C) No.22516 of 2010
-----------------------------------------------------------
Dated this the 18th day of August, 2010
JUDGMENT
This writ petition is filed challenging the action of the
respondent in convening a timing conference for settling the
timings of the petitioner’s vehicle pursuant to objections
submitted by another operator, in spite of the fact that the
petitioner’s timings had been settled on 18.8.2009. According
to the petitioner, if any of the other operators had any
grievance in respect of the timings issued to the petitioner, he
should have challenged the same before the State Transport
Appellate Tribunal. The action of the respondent in convening
a timing conference is therefore, challenged as being
absolutely without jurisdiction.
2. It is submitted by the learned Senior Government
Pleader that since an interim order was granted in this writ
petition, the timing conference scheduled to be conducted on
22.7.2010 was not conducted. It is further submitted that the
respondent is not proposing to conduct any other timing
wpc No.22516/2010 2
conference for settlement of the timings of the petitioner, as
apprehended in the writ petition.
In view of the above, this writ petition is closed, recording
the above submission.
K.SURENDRA MOHAN, Judge
css/