High Court Kerala High Court

V.Sukumaran vs The Secretary on 20 September, 2010

Kerala High Court
V.Sukumaran vs The Secretary on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22684 of 2010(I)


1. V.SUKUMARAN, S/O.KRISHNAN
                      ...  Petitioner

                        Vs



1. THE SECRETARY
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

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

 Dated :20/09/2010

 O R D E R
                            C.T.RAVIKUMAR, J.
                        ---------------------------------------
                         W.P(C)No.22684 of 2010
                        ----------------------------------------
                       Dated 20th September, 2010

                                  JUDGMENT

The petitioner is a stage carriage operator on the route

Koothuparamba – Kozhikode operating with stage carriage bearing

registration No. KL-13/M 7020. In respect of the permit timings were

settled as early as on 13.11.2000. Subsequently, the petitioner has

submitted Ext.P1 application for revision of timings. The said application

is submitted under Rule 145(7) of the Kerala Motor Vehicles Rules. When

such an application is submitted by an existing operator under Rule 145

(7) of the Rules, the competent authority is bound to consider and pass

orders thereon. In the circumstances, this writ petition is disposed of with

a direction to the respondent to consider and pass orders on Ext.P1

application for revision of timings in accordance with law, 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 and other stage carriage

operators on the route.

C.T.RAVIKUMAR
Judge

TKS