IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1086 of 2010(I)
1. P.P.JOSELINE, POTHAMPALLY HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
2. SRI.K.BHASKARAN, KILIVAYIL HOUSE,
For Petitioner :SRI.I.DINESH MENON
For Respondent :SRI.K.V.GOPINATHAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :03/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 1086 OF 2010 I
-----------------------------------------------------------
Dated this the 3rd March, 2010.
JUDGMENT
The petitioner is a stage carriage operator conducting services
with a stage carriage vehicle bearing registration No: KL-7AA 1287.
He is operating services on the route Ernakulam-Guruvayur on the
strength of a regular permit valid till 22.11.2011. His timings were
settled in the year 2005. According to him the first respondent is
about to revise the timings of the second respondent who is
another operator conducting service on the route Kozhikode-
Ernakulam, without any justification. The petitioner therefore
objected to the notification dated 13.5.2009 that was published for
the purpose. The complaint of the petitioner is that without
considering his objections, the timings of the second respondent
are about to be revised. Therefore, he seeks appropriate
directions for the consideration of his objections also while settling
the timings of the second respondent. The Govt. Pleader assures
me that the objections of the petitioner would also be considered
while taking a decision on the second respondent’s request.
2. In the above circumstances this writ petition is disposed of
directing the first respondent to consider Ext.P3 objections
WPC 1086/2010 2
submitted by the petitioner also while settling the timings of the
second respondent that is sought to be revised as per Ext.R2(a)
request. The above shall be done in a timing conference after
issuing notice to the petitioner as well as all other interested
persons. This shall be done as expeditiously as possible, at the
next timing conference and at any rate within a period of two
months.
K. SURENDRA MOHAN
Judge
jj
WPC 1086/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: