High Court Kerala High Court

P.I. Varghese vs The Secretary on 17 October, 2008

Kerala High Court
P.I. Varghese vs The Secretary on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30591 of 2008(P)


1. P.I. VARGHESE, PROKKARAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/10/2008

 O R D E R
                       V.GIRI, J
                     -------------------
          W.P.(C)s.30591/2008 & 30653/2008
                     --------------------
       Dated this the 17th day of October, 2008

                     JUDGMENT

Facts involved in both the writ petitions are

similar. Therefore, they have been heard together and

are being disposed of by a common judgment.

2. I will refer to the facts in Writ Petition

No.30591/2008 in the first instance. Petitioner is the

holder of a regular stage carriage permit to operate on

the route Angamaly – Ernakulam High Court, as

evidenced by Ext.P1 issued on 23.12.2005. Timings

were also settled pursuant to Ext.P1. Petitioner has

filed an application for revision of his own timings.

Said application is to be considered by the respondent

in terms of Rule 145(7) of the Kerala Motor Vehicles

Rules.

2. In the result, there will be a direction to the

respondent, RTA, to consider Ext.P2 application in the

light of the guidelines available under Rule 145(7) of

2

the K.M.V.Rules and if found necessary, convene a

timing conference, hear the objectors and then take a

decision on the application for revision of timings. This

shall be done within a period of six weeks from the date

of receipt of a copy of this judgment.

3. In so far as the petitioner in Writ Petition

No.30653/2008 is concerned, respondent shall consider

Ext.P2 application in the light of Rule 145(7) of the

K.M.V.Rules and if found necessary, a timing conference

shall be convened, objectors shall be heard and orders

passed on the application within a period of six weeks

from the date of receipt of a copy of this judgment.

Both the writ petitions are disposed of as above.

V.GIRI,
Judge

mrcs