High Court Kerala High Court

Sumesh K.P. vs The Secretary on 6 December, 2010

Kerala High Court
Sumesh K.P. vs The Secretary on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36267 of 2010(G)


1. SUMESH K.P., S/O.NANUR, "SUMA",
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

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

 Dated :06/12/2010

 O R D E R
                            C.T.RAVIKUMAR, J.
                      ---------------------------------------
                          W.P(C)No.36267 of 2010
                      ----------------------------------------
                          Dated 6th December, 2010

                                 JUDGMENT

The petitioner is a stage carriage operator on the route

Vattipram-Thalassery operating with stage carriage bearing registration

No.KL-18 3789. 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

Spc