High Court Kerala High Court

Mathew.K.V. vs The Secretary on 28 October, 2010

Kerala High Court
Mathew.K.V. vs The Secretary on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31896 of 2010(J)


1. MATHEW.K.V., KUNNATHMEENKOLIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :28/10/2010

 O R D E R
                         C.T. RAVIKUMAR, J
            - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                      W.P.(C) 31896 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 28th day of October, 2010

                            J U D G M E N T

The petitioner is a registered owner of a Stage

Carriage bearing registration No. KL-07 BH 4343 operating on

the route Kizhakkambalam – Kottayam. For revision of timings

the petitioner has submitted Ext.P1 application. It is an

application submitted in terms of Rule 145(7) of the Kerala

Motor Vehicle Rules. Admittedly, the said application has been

received by the respondent. Therefore the respondent is bound

to consider and pass orders thereon.

Therefore, this writ petition is disposed of with a direction

to the respondent to consider Ext. P1 application and pass

orders thereon, expeditiously, at any rate, within a period of two

months from the date of receipt of a copy of this judgment with

notice to the petitioner as also other operators on the route.

Sd/-

C.T. RAVIKUMAR, JUDGE
jma

//true copy//

P.A to Judge