High Court Kerala High Court

Smt.Sukanya vs The Secretary on 14 October, 2010

Kerala High Court
Smt.Sukanya vs The Secretary on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29690 of 2010(I)


1. SMT.SUKANYA, W/O.JANARDHANAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :14/10/2010

 O R D E R
                         C.T. RAVIKUMAR, J
            - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                      W.P.(C) 29690 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 14th day of October, 2010

                            J U D G M E N T

The petitioner is a registered owner of a Stage

Carriage bearing registration No.KL- 13 D 3142 operating on the

route Mathamangalam – Payannur OBS – Naval Gate. 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 as also other operators on the route.

Sd/-

                                             C.T. RAVIKUMAR, JUDGE
jma        //true copy//

                                                     P.A to Judge