IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25580 of 2008(T)
1. MOHAMMED.M.M., MALAIKUDY HOUSE, EDATHALA
... Petitioner
Vs
1. SECRETARY, REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :10/11/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.25580 of 2008
-------------------------
Dated this the 10th day of November, 2008.
JUDGMENT
The petitioner, who is an operator,
operating on the basis of a regular permit on the
route Aluva-Kaloor, has sought for revision of
Ext.P1 timings, which was settled on 4.10.2006.
2. I heard learned counsel for the
petitioner and learned Government Pleader.
3. The respondent should first consider
whether the petitioner has made out a case under
Section 212 of the Motor Vehicles Act, read with
Rule 145(7) of the Rules, seeking revision of
timings. If the respondent finds that the
petitioner has made out a case, then the request
may be considered in a timing conference and after
hearing the objections, a decision may be taken.
This process shall be completed within a period of
three months from the date of receipt of a copy of
this judgment.
Writ petition is disposed of as above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//