IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8179 of 2010(V)
1. SMT.SALMA JALEEL, PADINJARAKATH HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :12/03/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.8179 of 2010
-------------------------------------------
Dated this the 12th day of March, 2010
JUDGMENT
The petitioner is a stage carriage operator
conducting services on the route Kumaranellur-Guruvayur
with a stage carriage vehicle KL-54/9290 on the strength
of a regular permit. His timings were settled on
11.7.2007. According to the petitioner, a number of new
services have been introduced on the route in question
after his timings were settled thereby reducing the time
gap with which the petitioner had been operating.
Consequently, frequent clashes with the timings of other
operators occur. Therefore, the petitioner has submitted a
request for a suitable revision of his own timings. His
complaint is that no orders have been passed on his
request till date. The petitioner therefore seeks
appropriate directions for an early disposal of Ext.P1
request.
2. The learned Government Pleader has no objection
to such a direction being issued.
wpc No.8179/2010 2
3. In the above circumstances, this Writ Petition is
disposed of directing the respondent to consider the
request for variation of his own timings submitted by the
petitioner, evidenced herein by Ext.P1, in accordance with
law and to pass appropriate orders thereon 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/