IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32542 of 2008(Y)
1. LAIJU, S/O. THANKAPPAN, AGED 34,
... Petitioner
2. SALI, S/O. REGHU, AGED 45,
Vs
1. DIRECTOR GENERAL OF POLICE ,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. THARAKESWARAN S, ANANDA BHAVAN,
5. MURALI V.M,KALLARACKAL VEEDU,
6. SHAJI KUMAR K.S., KALATHIPARAMBIL
For Petitioner :SRI.A.X.VARGHESE
For Respondent :SRI.K.S.RAJESH
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :02/02/2009
O R D E R
J.B. Koshy,Ag.C.J. & V. Giri, J.
—————————————-
W.P.(C) No.32542 of 2008 – Y
—————————————-
Dated this the 2nd day of February, 2009
Judgment
Koshy, Ag.C.J.
First petitioner is the owner of car bearing registration
No.KL7/AS 1020 and second petitioner is the owner of another car
bearing registration No.KL7/AA 583. The above vehicles are used as
tourist taxis and they are parking the vehicles in front of the old
Transport Bus Stand, Paravur for number of years. Petitioners engaged
drivers to drive the vehicles. Then unions headed by respondent
Nos.4 and 5 objected their parking of vehicles. If parking space is
provided, it cannot be marked for a union. It is for the public and
membership of the union is not a ground for denying parking of a
motor vehicle in a particular space. Of course, statutory authorities
can regulate the parking by restricting the number of vehicles. Then
also, fixing standards of parking, members of unions cannot stand
against for making any regulations and unions cannot also loot public
and extort money or compel any person to join their union. It is for the
drivers on their own volition to join the union and membership of the
union is not compulsory for driving taxi car or autorickshaw. In the
above circumstances, in the absence of prohibition from the statutory
W.P.(C) No.32542/2008 2
authorities, petitioners should be allowed to operate near the old
KSRTC Bus Stand, Paravur and second respondent is directed to see
that sufficient police protection is given to the petitioners to run their
taxi cars and because of filing of this writ petition, they are not
attacked in any way.
The writ petition is disposed of.
J.B.Koshy
Acting Chief Justice
V. Giri
Judge
vaa