IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33409 of 2008(B)
1. M.K.KUNHAMMED, MEETHALA KATTALI,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE SUB INSPECTOR OF POLICE,
4. SRI.BHASKARAN, S/O.VELAYUDHAN,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).33409/2008
--------------------
Dated this the 13th day of November, 2008
JUDGMENT
Petitioner, a stage carriage operator on a regular
permit on the route Kuttiadi-Thrissur, alleges that
the fourth respondent, another operator on the same
route, has been operating on a deviated route,
without sanction of the RTA. In other words,
allegation is that the operation of the service of the
fourth respondent is in violation of the permit
conditions. He has filed Exts.P3 and P4 objections in
this regard before the RTA. Obviously, no operator
can operate a service except on the route which is
permitted by the competent authority.
In the result, writ petition is disposed of
directing the first respondent to forward Ext.P3 to the
second respondent within two weeks from the date of
receipt of a copy of this judgment. There upon, second
respondent shall consider the same and proceed to
W.P.(C).33409/2008
2
take appropriate action, after issuing notice to the fourth
respondent as well.
V.GIRI,
Judge
mrcs