High Court Kerala High Court

Subaida vs The Secretary on 18 November, 2010

Kerala High Court
Subaida vs The Secretary on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33736 of 2010(N)


1. SUBAIDA, KATTAKUTTY KUNIYIL P.O.
                      ...  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 :18/11/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                      ---------------------------------------
                       W.P(C)No.33736 of 2010
                      ----------------------------------------
                     Dated 18th November, 2010

                                JUDGMENT

The petitioner is a stage carriage operator on the route

Kozhikode – Kannur operating with stage carriage bearing registration

No.KL-56/A 4464. In respect of the permit timings were settled as

early as on 8.1.2001. 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