High Court Kerala High Court

Pala Asharaf Ali vs Kallidumbil Shihab on 19 November, 2007

Kerala High Court
Pala Asharaf Ali vs Kallidumbil Shihab on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 1133 of 2007(G)


1. PALA ASHARAF ALI, S/O. MUHAMMED,
                      ...  Petitioner
2. E.K. SANTHOSH,

                        Vs



1. KALLIDUMBIL SHIHAB, S/O. YOUSAF,
                       ...       Respondent

2. THE KOTTAKKAL GRAMA PANCHAYATH,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/11/2007

 O R D E R
                          PIUS C. KURIAKOSE,J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
           R.P.No.1133 of 2007 in W.P.(C) No.31360 of 2007
                 - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated: 19th November, 2007

                                    ORDER

Having regard to the submissions addressed at the Bar by

Mr.C.Rajendran, counsel for the review petitioners, Mr.Babu S.Nair,

counsel for the writ petitioner and Mr.Babu Paul, counsel for the

Panchayat, my judgment which is sought to be reviewed will stand

clarified to the following limited extent:

If going by the permit conditions, the buses belonging to the

second review petitioner and buses driven by the first review

petitioner are not bound to visit the Kottakkal bus stand, the writ

petitioner will not be entitled to collect bus stand fee from those

buses. It is further clarified that only the petitioners in the R.P. will be

entitled for the benefit under this order.

The Review Petition is disposed of as above.

srd                                      PIUS C.KURIAKOSE, JUDGE