High Court Kerala High Court

T.K.Musthafa vs The Regional Transprot Officer … on 29 November, 2010

Kerala High Court
T.K.Musthafa vs The Regional Transprot Officer … on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24681 of 2010(I)


1. T.K.MUSTHAFA, THEERHIKOT HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPROT OFFICER CUM
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

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

 Dated :29/11/2010

 O R D E R
                         C.T. RAVIKUMAR, J
            - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                      W.P.(C) 24681 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 29th day of November, 2010

                            J U D G M E N T

The petitioner is a registered owner of a Stage

Carriage bearing registration No.KL-58/A 6363 operating on the

route Kannur – Kozhikode. For revision of timings the petitioner

has submitted Ext.P1 application. It is an application submitted

in terms of Rule 145(7) of the Kerala Motor Vehicle Rules.

Admittedly, the said application has been received by the

respondent. Therefore the respondent is bound to consider and

pass orders thereon.

Therefore, this writ petition is disposed of with a direction

to the respondent to consider Ext. P1 application and pass

orders thereon, 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 as also other operators on the route.

Sd/-

                                             C.T. RAVIKUMAR, JUDGE

jma               //true copy//

                                                            P.A to Judge