IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21745 of 2010(P)
1. O.RAJAN, S/O.KRISHNAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :09/11/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.21745 of 2010
----------------------------------------
Dated 9th November, 2010
JUDGMENT
The petitioner is a stage carriage operator on the route
Vengad-Thalassery-Kozhikode operating with stage carriage bearing
registration No.KL 58/C 5857. In respect of the permit, timings were
settled as early as on 16.10.1997. Subsequently, the petitioner has
submitted Ext.P2 application for revision of timings. The said
application is submitted under Rule 145(7) of the Kerala Motor
Vehicles Rules. Since no action was taken, the petitioner has
submitted Ext.P3 application for the aforesaid purpose. When an
application for revision of timings 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 Exts.P2 and P3 applications 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
spc