High Court Kerala High Court

Sounder Rajan vs The Secretary on 30 March, 2010

Kerala High Court
Sounder Rajan vs The Secretary on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10820 of 2010(B)


1. SOUNDER RAJAN, PREETHI HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :30/03/2010

 O R D E R
                    K.SURENDRA MOHAN, J.
                  -------------------------------------------
                    W.P.(C) No.10820 of 2010
                  -------------------------------------------
              Dated this the 30th day of March, 2010

                              JUDGMENT

The petitioner is a stage carriage operator conducting services

on the route Thrissur-Kozhikode with stage carriage vehicle bearing

Reg.No.KL-8/W 3133. According to the petitioner, because of the

difference in the running time issued to the petitioner and the other

services, there occur clashes in the conduct of his services.

Therefore, it has become necessary to vary the timings of the

petitioner’s services suitably. The petitioner has submitted a

request for the suitable variation of his timings. However, no orders

have been passed thereon till date.

In the above circumstances, this Writ Petition is disposed of

directing the respondent to consider the request of the petitioner for

the variation of his own timings 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/