High Court Kerala High Court

Mathew Joseph vs The Secretary on 8 February, 2010

Kerala High Court
Mathew Joseph vs The Secretary on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3978 of 2010(V)


1. MATHEW JOSEPH, ALAKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :08/02/2010

 O R D E R
                 K.SURENDRA MOHAN, J.
              -------------------------------------------
                 W.P.(C) No.3978 of 2010
              -------------------------------------------
         Dated this the 8th day of February, 2010

                           JUDGMENT

The petitioner is the registered owner of a stage

carriage No.KL-11/V 8109, conducting service on the

route Pasukkadavu-Kumbalachola-Perambra. According to

him, his timings were settled in the year 2007.

Subsequent to the fixation of his timings, a number of new

services have been introduced on the route in question

and the time gap with which he was operating his service

has been drastically reduced. There are chances of

conflicts arising between his service and the services of

other operators who are conducting service on the route.

Therefore, he has sought for a revision of his timings in a

suitable manner. However, no orders have been passed

thereon till date.

In view of the above, this Writ Petition is disposed of

directing the respondent to consider Ext.P1 request of the

petitioner for revision of his own timings in accordance

with law, as expeditiously as possible and at any rate

wpc No.3978/2010 2

within a period of two months from the date of receipt of a

copy of this judgment, after hearing all interested parties.

K.SURENDRA MOHAN,
JUDGE

css/