High Court Kerala High Court

P.Kunheevi Moideen Koya vs The Secretary on 13 September, 2010

Kerala High Court
P.Kunheevi Moideen Koya vs The Secretary on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27325 of 2010(M)


1. P.KUNHEEVI MOIDEEN KOYA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.PRASAD CHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :13/09/2010

 O R D E R
                        C.T. RAVIKUMAR, J
           - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                   W.P.(C)No. 27325 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -

        Dated this the 13th day of September, 2010


                           J U D G M E N T

The petitioner is an existing stage carriage operator

on the route Koottalida – Kurumpoyil – Balussery – Cheekilodu

via Manhapalam, Poonath, Kannadipoyil, Arapeedika and

Nanminda. Timings with respect to his stage carriage No. KL-

13/J 6965, were settled as per Ext.P1. Thereafter the

petitioner has submitted Ext.P2 application for revision of

timings settled as per Ext.P1. The contention of the petitioner

is that on receipt of such an application, the respondent is

bound to take a decision thereon after following procedures

prescribed under Rule 2(12) of the Kerala Motor Vehicle

Rules. However, despite the receipt of Ext.P2 application, no

action has been taken thereon by the respondent, it is

contended.

2. I have heard the learned Government Pleader as well.

The factum of receipt of Ext.P2 application is not disputed.

Therefore, the respondent is bound to pass orders on Ext.P2 in

accordance with the provisions as Ext.P2 is an application

WPC.No.27325/2010
: 2 :

filed under Rule 145(7) of Kerala Motor Vehicle Rules.

Therefore, this writ petition is disposed of with a direction to

the respondent to consider and pass orders on Ext.P2 in

accordance with law with notice to the petitioner and other

operators who are likely to be affected in case of revision of

timings in respect of the aforesaid stage carriage. This shall

be done within a period of two months from the date of receipt

of a copy of this judgment.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma
//true copy//

P.A to Judge