IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4677 of 2009(F)
1. MUJEEB RAHMAN, VALIYAVEETTIL
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4677 of 2009
---------------------------------
Dated, this the 12th day of February, 2009
J U D G M E N T
Applications made by the petitioner for revision of timings
were rejected by the respondent as per Exts.P1 & P2 proceedings.
That were challenged before the Tribunal, and by Exts.P3 & P4
orders in MVARP No.255/2008 and 256/2008, setting aside the
orders of the respondent, the STAT directed reconsideration of the
requests. Grievance raised in this writ petition is that although
Exts.P3 & P4 orders of the Tribunal were rendered on 13/08/2008,
the respondent has not taken any consequential action.
2. Taking into account the above grievance of the
petitioner, and as Exts.P3 & P4 have become final, the writ petition
is disposed of directing the respondent to convene timing
conference and settle the timings of the petitioner’s stage carriages.
This shall be done as expeditiously as possible, at any rate, within
eight weeks of production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg