IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4172 of 2010(V)
1. PRAKASHAN, PRAKASH NIVAS,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER/
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/02/2010
O R D E R
K. SURENDRA MOHAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W. P.(C) No. 4172 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of February, 2010
JUDGMENT
The petitioner is a stage carriage operator conducting
service on the route, Chottanikkara-Ernakulam South-High
Court with vehicle No. KL-40/B 1410. He holds a regular
permit on the route. According to him, he has been operating
on the basis of timings settled on 09.07.08. As a result of the
introduction of a number of new services on the route, the
timings of the petitioner have become unworkable. According
to the petitioner, there are other time slots remaining vacant
due to the surrender of permits by various other operators.
The petitioner has submitted Ext.P1 application for the review
of his timings suitably. However, no orders have been passed
thereon.
2. In view of the above, this Writ Petition is disposed of
directing the respondent to consider Ext.P1 application for
review of timings submitted by the petitioner, in accordance
with law, as expeditiously as possible and at any rate within a
WP(C) No.4172 of 2010
-:2:-
period of two months from the date of receipt of a copy of this
judgment.
K. SURENDRA MOHAN, JUDGE
ttb