High Court Kerala High Court

P.P.Sudha vs The Secretary on 18 January, 2011

Kerala High Court
P.P.Sudha vs The Secretary on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1722 of 2011(M)


1. P.P.SUDHA, RAM NILAYAM, SOUTH BAZAR,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/01/2011

 O R D E R
                       P.N.RAVINDRAN, J.
              -----------------------------------------
                    W.P(C).No.1722 of 2011
              -----------------------------------------
           Dated this the 18th day of January, 2011

                            JUDGMENT

The petitioner is operating a stage carriage on the route

Thirunelly Temple – Payyannur. He is operating the stage

carriage as per the time schedules settled years back. On account

of introduction of other services and other changes in

circumstances, the petitioner has filed Ext.P2 application dated

27.12.2010 before the respondent for revision of timings. The

grievance voiced by the petitioner is that till date orders have not

been passed on Ext.P2 application. In this writ petition, the

petitioner seeks a direction to the respondent to consider the

request made in Ext.P2 application and 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.P2 application

has been received and is pending, the respondent will consider

the same and take an expeditious decision thereon, in accordance

with law, after notice to the other existing operators.

W.P(C).No.1722 of 2011
-:2:-

In the light of the said submission and having regard to the fact

that more than three months have passed after Ext.P2 application

was submitted, I dispose of this writ petition with a direction to

the respondent to consider Ext.P2 application and take an

appropriate decision thereon in accordance with law, if it has been

received and is pending, after notice to the petitioner and other

stage carriage operators who will be affected by the change of

timings sought by the petitioner expeditiously and in any event

within two months from the date on which the petitioner produces

a certified copy of this judgment before him.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.1722 of 2011

—————————-

JUDGMENT

18th January, 2011