IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3975 of 2011(V)
1. P.GOPALAN, S/O.KANARAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/02/2011
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
W.P.(C) No.3975 of 2011
-------------------------------
Dated this the 8th day of February, 2011
J U D G M E N T
The petitioner is operating a stage carriage on the route
Koyilandy – Meppayur. The time schedule in respect of the said stage
carriage was settled in the year 2004, when the permit was originally
granted. The petitioner has in view of the change in circumstances,
including introduction of other services on the same route or sectors
thereof, submitted Ext.P1 application dated 1.12.2010 before the
respondent for revision of the time schedule. The grievance voiced by
the petitioner is that though more than two months have passed after
Ext.P2 application was submitted, till date, orders have not been
passed thereon. In this writ petition, the petitioner seeks a direction
to the respondent to consider the request in Ext.P2 and take an
appropriate decision thereon within a time limit to be fixed by this
Court.
2. Sri.Basant Balaji, the learned Government Pleader
appearing for the respondent submits that if Ext.P1 application has
been received and is pending, the respondent will consider the same
and take an expeditious decision thereon, in accordance with law,
after notice to the other existing operators.
W.P.(C) No.3975 of 2011
2
In the light of the said submission and having regard to
the fact that more than two months have passed after Ext.P1
application was submitted, I dispose of this writ petition with a
direction to the respondent to consider Ext.P1 application and take an
appropriate decision thereon in accordance with law, if it has been
received and is pending, expeditiously and in any event within two
months from the date on which the petitioner produces a certified
copy of this judgment before him, after notice to the petitioner and
other stage carriage operators who will be affected by the change of
timings sought by the petitioner.
P.N. RAVINDRAN,
JUDGE.
nj.