IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5240 of 2010(D)
1. M.V.GIREESHAN,S/O.KUNHAPPAN,M.V.HOUSE,
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/02/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.5240 of 2010
-------------------------------------------
Dated this the 17th day of February, 2010
JUDGMENT
The petitioner is a stage carriage operator conducting service
on the route Thalpacheri-Kasaragod with vehicle No.KL-13/J 5481.
According to the petitioner, his timings were fixed on 26.7.2005.
Subsequent to the settlement of his timings, a number of new
services have started operation on the route. Consequently, the
time gap available to the petitioner’s service has become
substantially reduced. As a result, it has become difficult for the
petitioner to conduct his services without clashes with the timings of
the other operators. The petitioner has therefore, moved the
respondent for a revision of his own timings. His complaint is that
no orders have been passed on his application till date.
In the above circumstances, this Writ Petition is disposed of
directing the respondent to consider the request of the petitioner for
variation of his own timings, as evidenced by Ext.P1 in accordance
with law, as expeditiously as possible and at any rate within a
period of two months from the date of receipt of a copy of this
judgment, after hearing the petitioner as well as other interested
persons.
K.SURENDRA MOHAN,
JUDGE
css/