IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30720 of 2010(L)
1. RENI PETER, PULINIKUMKALAYIL,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :13/10/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.30720 of 2010
----------------------------------------
Dated 13th October, 2010
JUDGMENT
The petitioner is a stage carriage operator on the route
Kottayam-Panachikkal operating with stage carriages bearing
registration Nos.KL-36/3003 and KL-36/9007. The petitioner has
submitted Ext.P2 application for revision of timings. The said
application is submitted under Rule 145(7) of the Kerala Motor
Vehicles Rules. When such an application is submitted by an existing
operator under Rule 145(7) of the Rules, the competent authority is
bound to consider and pass orders thereon. In the circumstances,
this writ petition is disposed of with a direction to the respondent to
consider and pass orders on Ext.P2 application for revision of timings
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 other stage carriage operators on the
route.
C.T.RAVIKUMAR
Judge
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO. 3