High Court Kerala High Court

N.P.Abhilash vs The Secretary on 3 March, 2010

Kerala High Court
N.P.Abhilash vs The Secretary on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29820 of 2009(V)


1. N.P.ABHILASH,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :03/03/2010

 O R D E R
               K.SURENDRA MOHAN, J.
            -------------------------------------------
              W.P.(C) No.29820 of 2009
            -------------------------------------------
         Dated this the 3rd day of March, 2010

                         JUDGMENT

The petitioner is a Stage Carriage Operator

conducting service on the route Poothotta-University

Centre with stage carriage vehicle No.KL-7/Q 8949.

The petitioner had sought for a variation of his route

which was granted by the Regional Transport

Authority at its meeting held on 2.3.2009. However,

the grant was subject to settlement of timings. The

complaint of the petitioner is that his timings have not

been settled till date, though a period of one year has

elapsed thereafter. The petitioner seeks appropriate

directions for an early action for the settlement of his

timings.

2. The Government Pleader assures that action

would be taken in the petitioner’s case without

further delay.

wpc No.29820/2009 2

3. In the above circumstances, this Writ Petition

is disposed of directing the respondent to settle the

timings of the petitioner 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

css/