High Court Kerala High Court

Sony Kurian vs The Secretary on 5 February, 2010

Kerala High Court
Sony Kurian vs The Secretary on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2910 of 2010(K)


1. SONY KURIAN, PULLAMKULAM,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/02/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                      W.P(C) NO: 2910 OF 2010 K
                -----------------------------------------------------------
                  Dated this the 5th February, 2010.

                                    JUDGMENT

The petitioner is a stage carriage operator conducting service

on the route Pala-Mundakayam via Pathampuzha. The Regional

Transport Authority, Kottayam allowed the application of the

petitioner for extension of the route from Cholathadam to

Mundakayam on 30.7.2009, subject to settlement of timings. The

complaint of the petitioner is that as per the timings settled in

respect of his service, the running time between Pala and

Erattupetta is 30 minutes. According to the petitioner, at least 35

minutes would be required to cover this route. Therefore, the

petitioner filed a representation before the respondent seeking to

rectify the anomaly. The complaint is that the petitioner’s timings

have been approved by the respondent without reference to the

petitioner’s request for revision of timings, again fixing the running

time at 30 minutes. The petitioner seeks a direction for

considering Ext.P1.

2. In the above circumstances, this writ petition is disposed

of directing the respondent to consider Ext.P1 request of the

petitioner in accordance with law and to pass appropriate orders

WPC 2910/2010 2

thereon as expeditiously as possible and at any rate within a period

of one month from the date of receipt of a copy of this judgment.





                                          K. SURENDRA MOHAN
                                                  Judge
jj

WPC 2910/2010    3

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: