IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9353 of 2010(T)
1. U.D.SHANI, SHEENA NIVAS,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :26/03/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.9353 OF 2010
............................................
DATED THIS THE 26TH DAY OF MARCH, 2010
JUDGMENT
The petitioner is a Stage Carriage operator conducting services
on the route Vellarikundu-Kozhikode with a Stage Carriage vehicle
bearing registration No.KL-58/A 7029. According to the petitioner, the
timings of his services were settled long time back. Subsequent to the
settlement of his timings, a number of new services have been
introduced on the route, thereby reducing the time gap with which he
had been conducting his services. Consequently, clashes with the
services of other operators occur. The petitioner has therefore
submitted a request for the revision of his own timings. He complains
that no action has been taken thereon, till date.
2. In the above circumstances, this writ petition is disposed of
directing the respondent to consider the application for revision of his
own timings submitted by the petitioner evidenced herein by Ext.P1, in
accordance with law, as expeditiously as possible, and at any rate,
Wpc 9353/2010 2
within a period of two months from the date of receipt of a copy of this
judgment.
K.SURENDRA MOHAN, JUDGE
lgk