IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31042 of 2010(E)
1. V.K.JANAKI AMMA,
... Petitioner
Vs
1. REGIONAL TRANSPORT OFFICER,
... Respondent
For Petitioner :SRI.M.A.FAYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :20/10/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C) 31042 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of October, 2010
J U D G M E N T
The petitioner is a registered owner of a Stage
Carriage bearing registration No.KL- 11-L-6183 operating on the
route Thalassery – Thottilpalam. For revision of timings the
petitioner has submitted Ext.P2 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. P2 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