IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24929 of 2010(M)
1. T.P.SIDHIQUE,S/O.IMBICHIKOYA,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/08/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 24929 OF 2010 M
-----------------------------------------------------------
Dated this the 16th August, 2010.
JUDGMENT
The petitioner is the holder of a regular permit on the route
Poovattuparamba – Kozhikode – Manakadavu. Consequent to the
introduction of one way traffic system the petitioner required a
slight variation in respect of his permit. Therefore, he submitted an
application for the purpose. The variation has been granted as per
Ext.P1. However, the variation has been granted subject to
settlement of timings. The petitioner has already submitted his
proposed timings. However, he complains that no orders have
been issued settling his timings or accepting the timings that are
proposed. Consequently, the petitioner alleges that irreparable
injury and loss are being suffered by the travelling public also.
Therefore, he seeks appropriate directions for the settlement of his
timings on an early date.
2. The Govt. Pleader on instructions submits that the
petitioner’s timings would be settled at the timing conference that
is scheduled to be conducted on 15/9/2010. In the light of the
above submission, this writ petition can be disposed of.
WPC 24929/2010 2
3. This writ petition is accordingly disposed of directing the
respondent to settle the timings of the petitioner and to issue his
varied permit by considering the same at the timing conference that
is scheduled to be conducted on 15/9/2010.
K. SURENDRA MOHAN
Judge
jj
WPC 24929/2010 3