IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 457 of 2009(D)
1. MANI MATHAN, KARAYIL THOPPIL, MANNANAM
... Petitioner
2. ANNAMMA JACOB, SKYLINE OXFORD
3. BINDU VINOD, KAROTH HOUSE,
4. DR.BINU JOSEPH THOMAS, KOTTAPARAMBIL,
5. C.A.AGNEL, CHOOLAKKAL HOUSE
Vs
1. KOTTAYAM MUNICIPALITY
... Respondent
2. THE GOODS CARRIAGE (PETTI AUTORISHSHAWS
3. THE SUB INSPECTOR OF POLICE
For Petitioner :SRI.B.PREMNATH (E)
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.457 of 2009
==================
Dated this the 26th day of March, 2009
J U D G M E N T
The petitioners’ grievance is that respondents 1 and 3 are not
taking appropriate steps to prevent parking of goods autorickshaws
and other vehicles in front of the petitioners’ shops. After hearing, I
passed the following interim order on 20.3.2009.
“Learned counsel for the Municipality submits that even now,
despite Ext.R3(a) request, the Sub Inspector of police, East Police
Station, Kottayam, has not given any assistance to enforce the
prohibition of parking in front of the petitioners’ shops. In the above
circumstances, there would be a direction to the 3rd respondent to see
that immediate appropriate action is taken for removing parking of
vehicles in front of the shops as requested for in Ext.R3(a).”
2. Now the petitioners submit that although at present illegal
parking has been removed, respondents 1 and 3 may be directed to
see that in future also no such parking takes place.
3. I have heard the parties.
4. In the facts and circumstances of the case, this writ
petition is disposed of in terms of the interim order dated 20.3.2009
and directing respondents 1 and 3 to see that such parking is removed
as soon as the same comes to or brought to their notice.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2
S.SIRI JAGAN, J.
==================
W.P(C).No.457 of 2009
==================
Dated this the 11th day of March, 2009
O R D E R
The learned Government Pleader shall get instructions from the
Sub Inspector of Police, Kottayam, as to whether the Sub Inspector
3
has received Ext.R3(a) request for police assistance from the
Secretary of the Kottayam Municipality and, the action taken by the
Sub Inspector on the same, if he has received it.
Post next week.
sdk+ S.SIRI JAGAN, JUDGE