High Court Kerala High Court

Pradeep Aged 36 Years vs Kunjumon V.P on 13 August, 2009

Kerala High Court
Pradeep Aged 36 Years vs Kunjumon V.P on 13 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22089 of 2009(E)


1. PRADEEP AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. KUNJUMON V.P.
                       ...       Respondent

2. DISTRICT COLLECTOR COLLECTORATE

3. RTO, OFFICE AT ERNAKULAM.

4. CITY POLICE COMMISSIONER ERNAKULAM

5. SUPRINTENDENT OF POLICE

                For Petitioner  :SRI.K.S.RAJEEV (ALUVA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/08/2009

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No.22089 of 2009
                       --------------------------
                Dated this the 13th August,2009

                         J U D G M E N T

Petitioner is the owner of a stage carriage bearing

Reg.No.KL-7 AH 7033 operating on the route Aluva-

Muppathadam-Eloor-Ernakulam and the 1st respondent is

stated to be operating from the Muppathadam junction.

According to the petitioner, the 1st respondent operates

the service violating the permit conditions. He has

highlighted his grievance in Ext.P1 representation

submitted before the 3rd respondent. Ext.P1 shall be

looked into by the 3rd respondent and after notice to the 1st

respondent, appropriate action may be taken. Needful

shall be done within a period of two months from the date

of receipt of a copy of this judgment

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3