High Court Kerala High Court

Rosy Mathew vs The Regional Transport Officer on 16 March, 2010

Kerala High Court
Rosy Mathew vs The Regional Transport Officer on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8571 of 2010(V)


1. ROSY MATHEW, KUNNATHOOR HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/03/2010

 O R D E R
                K.SURENDRA MOHAN, J.
             -------------------------------------------
                 W.P.(C) No.8571 of 2010
             -------------------------------------------
         Dated this the 16th day of March, 2010

                          JUDGMENT

The petitioner is a stage carriage operator conducting

services with stage carriage vehicle bearing Reg.No.KL-

36/670. Her timings were settled as per Ext.P1

proceedings. However, subsequent to the settlement of

her timings, a lot of new services have been introduced on

the route in question thereby reducing the time gap with

which she had been conducting her services. According to

the petitioner, the Kerala State Road Transport

Corporation has also started operating services on the

route. Some others have stopped their operations

rendering many timings vacant. The petitioner has

therefore submitted a request seeking a suitable variation

of her timings. She complains that no orders have been

passed thereon till date.

2. The Government Pleader has no objection to such

a direction being issued, to pass orders on the petitioner’s

request.

wpc No.8571/2010 2

3. The Writ Petition is accordingly disposed of

directing the respondent to consider the request of the

petitioner for the revision of her own timings in

accordance with law, as expeditiously as possible and at

any rate within a period of two months from the date of

receipt of a copy of this judgment.

K.SURENDRA MOHAN,
JUDGE

css/