High Court Kerala High Court

R.Sureshkumar vs The Secretary on 19 March, 2010

Kerala High Court
R.Sureshkumar vs The Secretary on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9191 of 2010(Y)


1. R.SURESHKUMAR, THUNDIL VEEDU,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :19/03/2010

 O R D E R
                     K.SURENDRA MOHAN, J.
                   -------------------------------------------
                      W.P.(C) No.9191 of 2010
                   -------------------------------------------
               Dated this the 17th day of March, 2010

                               JUDGMENT

The petitioner is a stage carriage operator conducting service

on the route Kollam-Odanavattom with stage carriage vehicle

bearing Reg.No.KL-03/L 2187. His timings were settled on

5.4.1995 to which only a small alteration was made on 11.10.1995.

According to the petitioner, conducting service on the present

timings is causing a lot of inconvenience and problems. Therefore,

he has submitted a request for the revision of his own timings

before respondent. However, no orders have been passed thereon

till date.

2. I have heard the learned Senior Government Pleader also,

who assures that orders would be passed on the petitioner’s

request within a short time.

3. In the above circumstances, this Writ Petition is disposed

of directing the respondent to consider the request of the petitioner

for the revision of his own timings in accordance with law and to

pass appropriate orders thereon, as expeditiously as possible and

at any rate within a period of two months form the date of receipt of

a copy of this judgment.

K.SURENDRA MOHAN,
JUDGE

css/