IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33182 of 2008(A)
1. P.J.THOMAS, PARAYIL,
... Petitioner
Vs
1. THE JOINT REGIONAL TRANSPORT OFFICER,
... Respondent
2. EMMANUEL JOSEPH, KUZHITHOTTU,
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/11/2008
O R D E R
V.GIRI, J
--------------------------------------------
W.P.(C).33182 of 2008
--------------------------------------------
Dated this the 11th day of October, 2008
JUDGMENT
The petitioner, a stage carriage operator on
the route Meladukkom-Kottayam, is aggrieved by the
alleged non-compliance of the timing schedule settled
in relation to the service operated by the 2nd
respondent, who is operating his stage carriage on the
same route. The petitioner complains that though
timings have been settled, the 2nd respondent does not
adhere to that. This he submits, is a contravention
of Rule 213 of the Motor Vehicles Rules. The
infraction has been brought to the notice of the 1st
respondent vide Ext.P3.
2. Having heard learned Government Pleader
also, the writ petition is disposed of directing the
1st respondent to look into Ext.P3 and take appropriate
action. It is made clear that any action taken on
Ext.P3 shall be only after issuing notice to the 2nd
respondent.
The petitioner shall produce a copy of this
judgment along with a copy of the writ petition before
the 1st respondent for compliance.
Sd/-
(V.GIRI)
Judge
sk/-
//true copy//