IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4154 of 2011(T)
1. P.K.PAVITHRAN, S/O.GOPALAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. THE REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :09/02/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.4154 of 2011
-----------------------------------------
Dated this the 9th day of February, 2011
JUDGMENT
The petitioner is operating a stage carriage on the route
Thekkedath Kadavu – Vadakara – Chaniyam Kadavu – Perambra
as per the time schedule settled way back in the year 2005. On
account of introduction of other services and other changes in
circumstances, the petitioner has filed Ext.P4 application dated
1.2.2011 before the respondent for revision of the time schedule.
The grievance voiced by the petitioner is that 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.P4 application and to 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.P4 application
has been received and is pending, the respondent will consider
the same and take an expeditious decision thereon, in accordance
W.P(C).No.4154 of 2011
-:2:-
with law, after notice to the other existing operators.
In the light of the said submission, I dispose of the 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.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.4154 of 2011
—————————-
JUDGMENT
9th February, 2011