IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37555 of 2010(T)
1. T.A.NAZAR, THUNDIPARAMBIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/12/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C) 37555 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of December, 2010
J U D G M E N T
The grievance of the petitioner is with respect to the
non-implementation of the decision in Ext.P1 by the
respondent. As per Ext.P1 the Regional Transport Authority,
Ernakulam granted a regular permit to the petitioner subject
to settlement of timings. The grievance is that the respondent
who is bound to give effect to the said decision is not
convening time conference to settle the time and to issue the
permit as granted as per Ext.P1. In view of the provisions
under Rule 131 of the Kerala Motor Vehicles Rules the
respondent is bound to give effect to a decision taken by the
Regional Transport Authority. Therefore, this writ petition is
disposed of with a direction to the respondent to convene
timing conference for the purpose of settling the timings in
respect of the Vehicle bearing registration No.KL-03-G-2743
after issuing notice to the petitioner and also the other
interested operators on the route. This shall be done
WPC No.37555/2010 2
expeditiously, at any rate, within a period of two months from
the date of receipt of a copy of the judgment.
Sd/-
C.T. RAVIKUMAR, JUDGE
jma //true copy//
P.A to Judge