IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36801 of 2008(F)
1. VENU.O.T, AGED 47 YEARS,
... Petitioner
2. P.V. CHERIAN, AGED 60 YEARS,
3. MINIMOL.M.K, AGED 41 YEARS,
4. SHIBU.S, AGED 32 YEARS,
Vs
1. SECRETARY, REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. MAHESH.K.P, MAHESH MANDIRAM,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/01/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.36801 of 2008
---------------------------------
Dated, this the 1st day of January, 2009
J U D G M E N T
The petitioners are aggrieved by Ext.P3 notice convening of
timing conference on 12/12/2008 for settling the timings in respect of
stage carriage No.KL-35 3802. According to the petitioners, the
timing conference has been postponed and is now scheduled to be
held on 03/01/2009. It is stated that they have filed Ext.P2 series of
objections. The apprehension now voiced before me is that the
respondents are likely to proceed with the timing conference ignoring
Ext.P2 series of objections filed by them.
2. If as stated by the petitioners, they have filed Ext.P2 series
of objections, I have no reason to think that the 1st respondent will
ignore the same and proceed with the settlement of timings. It is
therefore, directed that if Ext.P2 series of objections have been
received by the 1st respondent, the same shall be taken up for
consideration at the timing conference scheduled as per Ext.P3, is
convened.
The petitioner shall produce a copy of this judgment before the
1st respondent for compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg