High Court Kerala High Court

V.C.Gopalan vs The Secretary on 15 September, 2010

Kerala High Court
V.C.Gopalan vs The Secretary on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26997 of 2010(Y)


1. V.C.GOPALAN, 7/400 VALLATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

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

 Dated :15/09/2010

 O R D E R
                            C.T.RAVIKUMAR, J.
                        ---------------------------------------
                         W.P(C)No.26997 of 2010
                        ----------------------------------------
                       Dated 15th September, 2010

                                  JUDGMENT

The petitioner is an existing stage carriage operator on the route Palakkad

-Cherplassery. Dissatisfied with the settled timings in respect of his stage

carriage bearing registration No.KL-09/W 3408 he has preferred Ext.P1

application for revision of timings before the respondent. The respondent

is duty-bound to consider and pass orders on Ext.P1 application. In these

circumstances, this writ petition is disposed of with a direction to the

respondent to consider Ext.P1 application in accordance with law with

notice to the petitioner and other stage carriage operators who are likely

to be affected in case of a favourable order to the petitioner. This shall be

done within a period of two months from the date of receipt of a copy of

this judgment.

C.T.RAVIKUMAR
Judge

TKS