IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25587 of 2010(W)
1. SHYJI BIMAL,W/O.BIMAL,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER CUM
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/11/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.25587 of 2010
----------------------------------------
Dated 23rd November, 2010
JUDGMENT
The petitioner is a stage carriage operator on the route
Enamkavukadavu – Thrissur – Guruvayur operating with stage carriage
bearing registration No. KL-8/Z8960. In respect of the permit timings
were settled as early as on 30.9.2004. Subsequently, the petitioner has
submitted Ext.P1 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.P1
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
TKS