High Court Kerala High Court

T.A.Abdulla vs The Secretary Regional Transport on 27 July, 2010

Kerala High Court
T.A.Abdulla vs The Secretary Regional Transport on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22456 of 2010(F)


1. T.A.ABDULLA,SADIUE MANZIL,KUTTIKKATTOOR,
                      ...  Petitioner

                        Vs



1. THE SECRETARY REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :27/07/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                     W.P(C) NO: 22456 OF 2010 F
                -----------------------------------------------------------
                   Dated this the 27th July, 2010.

                                    JUDGMENT

The petitioner is a regular stage carriage permit holder

conducting services on the route Kuttikkattoor-Kozhikode-Kannur

with stage carriage bearing registration No: KL-11/Y 8879 with a

set of timings that were issued on 19/1/2000. According to the

petitioner, since the settlement of his timings a number of new

services have been introduced on the route, reducing the time gap

with which he had been conducting his services. Other operators

have surrendered their permits leading to the existence of vacant

timings also. Therefore the petitioner requested for the revision of

his timings. Since his request was not considered the petitioner

moved a writ petition before this Court and this Court directed the

respondent to consider the request of the petitioner within a period

of eight weeks therefrom. Pursuant to the said judgment, the

respondent considered the request of the petitioner and rejected

the same. The petitioner challenged the said proceedings before

the State Transport Appellate Tribunal {‘STAT’ for short) by filing a

revision against the same. The petitioner has obtained favourable

orders from the STAT directing the respondent to consider the

WPC 22456/2010 2

feasibility of allotting the timings sought for by him. Though a

timing conference was promised to be convened, the petitioner

complains that no action has been taken for convening the same

and that the order of the STAT has still not been implemented.

Consequently the petitioner is put to needless hardships and

trouble. The petitioner seeks appropriate directions for an early

disposal of his application. I have heard the learned senior Govt.

Pleader who has no objection to the matter being expedited.

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

directing the respondent to consider the request of the petitioner

and to implement the directions of the STAT, 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
jj

WPC 22456/2010    3