High Court Kerala High Court

T.C.Christin vs The Secretary on 10 December, 2008

Kerala High Court
T.C.Christin vs The Secretary on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32656 of 2008(K)


1. T.C.CHRISTIN, PADAPURAKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/12/2008

 O R D E R
                       V.GIRI, J
                     -------------------
                  W.P.(C).32656/2008
                     --------------------
      Dated this the 10th day of December, 2008

                     JUDGMENT

Petitioner operates a regular stage carriage on

the route Vaikom-Kottayam via Ettumanoor.

According to him, timings in relation to the service

was last settled on 25.7.1996. On account of certain

subsequent events, he thought it fit to have a revision

of timings and has submitted Ext.P1 application in

this regard. Same is pending consideration.

2. Having heard learned counsel for the petitioner

and learned Government Pleader, I am of the view

that Ext.P1 merits consideration.

3. In the result, writ petition is disposed of

directing the respondent to consider the request made

in Ext.P1 and decide whether it is maintainable in

terms of Rule 212 read with Rule 145(7) of the

Motor Vehicles Rules. If the request of the petitioner

is found to be maintainable, a timing conference may

W.P.(C).32656/2008
2

be convened and appropriate decision be taken on

Ext.P1, without further delay, at any rate, within three

months from the date of receipt of a copy of this

judgment.

V.GIRI,
Judge

mrcs