IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33349 of 2010(P)
1. PROMODAN K., MUNDAYATTU HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :11/11/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C).No. 33349 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of November, 2010
J U D G M E N T
The petitioner is a registered owner of a Stage
Carriage bearing registration No KL-18 E 9898 operating on the
route Vadakara – Eranhimukku – Gulikapuzha – Kuttiadi- Aroor.
For revision of timings the petitioner has submitted Ext.P2
application. It is an application submitted in terms of Rule 145
(7) of the Kerala Motor Vehicle Rules. Admittedly, the said
application has been received by the respondent. Therefore the
respondent is bound to consider and pass orders thereon.
Therefore, this writ petition is disposed of with a direction
to the respondent to consider Ext. P2 application and pass
orders thereon, 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 other operators on the route.
Sd/-
C.T. RAVIKUMAR, JUDGE
jma //true copy//
P.A to Judge