High Court Kerala High Court

O.Abdul Salam vs Secretary on 10 November, 2010

Kerala High Court
O.Abdul Salam vs Secretary on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23945 of 2009(K)


1. O.ABDUL SALAM, S/O. AHAMMED KOYA,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :10/11/2010

 O R D E R
                         C.T.RAVIKUMAR, J.
                      ---------------------------------------
                      W.P(C)No.23945 of 2009
                     ----------------------------------------
                     Dated 10th November, 2010

                                JUDGMENT

The petitioner is a stage carriage operator on the route

Odupara – Kozhikode operating with stage carriage bearing registration

No.KL-11/N 9925. The petitioner has submitted Ext.P1 application for

revision of timings. The said application is submitted under Rule 145

(7) of the Kerala Motor Vehicles Rules. When such an application is

submitted by an existing operator under Rule 145(7) of the Rules, the

competent authority is bound to consider and pass orders thereon. In

the circumstances, this writ petition is disposed of with a direction to

the respondent to consider and pass orders on Ext.P1 application for

revision of timings in accordance with law, 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 and other stage carriage

operators on the route.

C.T.RAVIKUMAR
Judge

TKS