IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32935 of 2010(N)
1. SHAFEER.A.K., SAFA HOUSE, PAYAM EAST(P.O
... Petitioner
Vs
1. THE SECRETARY, R.T.A., KANNUR-683002.
... Respondent
For Petitioner :SRI.STALIN PETER DAVIS
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. 32935 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-58/C 2640 operating on the
route Kuthuparamba – Kolithattu – Thalassery. For revision of
timings the petitioner has submitted Ext.P1 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. P1 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