High Court Kerala High Court

N.Manoj Kumar vs The Secretary on 25 February, 2010

Kerala High Court
N.Manoj Kumar vs The Secretary on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6207 of 2010(A)


1. N.MANOJ KUMAR, NANGELIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/02/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                       ...........................................
                     WP(C).NO. 6207                  OF 2010
                       ............................................
      DATED THIS THE 25TH DAY OF FEBRUARY, 2010

                                  JUDGMENT

The petitioner is a Stage Carriage operator conducting services

on the route Perumbavoor-Kothamangalam. His timings were fixed as

per Ext.P1 on 3.6.2009. According to the petitioner, his present timings

do not give him sufficient halting time at Kothamangalam.

Consequently, the petitioner is put to a lot of difficulties. The travelling

public also are prejudicially affected. Therefore, the petitioner has

submitted a request for variation of his timings. He prays for

appropriate orders directing consideration of his request.

2. In the above circumstances, this writ petition is disposed of

directing the respondent to consider the request of the petitioner for

variation of his timings, evidenced herein by Ext.P2, in accordance

with law and to pass appropriate orders thereon, as expeditiously as

possible and at any rate, within a period of one month from the date of

receipt of a copy of this judgment.

K.SURENDRA MOHAN, JUDGE
lgk