IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27268 of 2010(G)
1. P.V.SURENDRAN,7/330,POOCHADAN HOUSE,
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :15/09/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.27268 of 2010
----------------------------------------
Dated 15th September, 2010
JUDGMENT
The petitioner is a stage carriage operator of KL-13/J 7117.
Requesting for revision of timings he has approached the respondent
through Ext.P1 application. The learned Government Pleader submitted
that Ext.P1 application has been received by the respondent on 5.8.2010.
Thus, admittedly, the respondent has received Ext.P1 application. If that
be so, there is no reason for the respondent to defer a decision on the
same. He is bound to pass orders on Ext.P1. In the said circumstances,
this writ petition is disposed of with a direction to the respondent to
consider Ext.P1 application for revision of timings submitted by the
petitioner in accordance with law expeditiously, at any rate, within a
period of two months from the date of receipt of a copy of this judgment,
with notice to the petitioner and persons who are likely to be affected in
case of a favourable order to the petitioner.
C.T.RAVIKUMAR
Judge
TKS