High Court Kerala High Court

Drivers Union K.T.U.C. (M) vs The Secretary on 6 March, 2007

Kerala High Court
Drivers Union K.T.U.C. (M) vs The Secretary on 6 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9336 of 2004(J)


1. DRIVERS UNION K.T.U.C. (M)
                      ...  Petitioner

                        Vs



1. THE SECRETARY, UZHAVOOR GRAMA
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. JOHN JOSEPH, PERUMBEL HOUSE,

4. JOSE. V.A., VAZHAMALAYIL HOUSE,

                For Petitioner  :SRI.K.K.SABU

                For Respondent  :SRI.PKM.HASSAN

The Hon'ble MR. Justice A.K.BASHEER

 Dated :06/03/2007

 O R D E R
                                     A.K. BASHEER, J.

                                     --------------------------

                              W.P.(C).  NO. 9336 OF 2004

                                       ---------------------

                                      J U D G M E N T

An organisation called Drivers Union K.T.U.C.(M) Uzhavoor, has

filed this writ petition through its President Sri. Simon Parappanattu,

claiming that the said organisation has got “more than 50 taxi operators of

Uzhavoor town” as its members. The primary prayer in the writ petition is

extracted hereunder:

“Issue a writ of mandamus or any other order or direction

directing the 2nd respondent not to prohibit the parking of taxi

vehicles at the place allotted by Ext.P2”

2. A perusal of Ext.P2 shows that it is only a

recommendation/guideline for regulation of traffic in Uzhavoor town

prepared by one Professor Joseph George Kannat in August 2003. In

Ext.P2, the Professor has given certain suggestions as to how the traffic in

Uzhavoor town can be regulated in order to achieve development of the

town. Apparently, the suggestions made by the Professor are based on

his personal knowledge. In Ext.P2, the Professor has invited the recipient

thereof to attend the public meeting, which was scheduled to be held on

September 3, 2003 at the conference hall of Uzhavoor Co-operative Bank

under the chairmanship of Revenue Divisional Officer, Pala.

3. I have referred to Ext.P2 only to indicate that it is neither an

official document nor a circular/order issued by any competent statutory

WPC NO.9336/04 Page numbers

authority. Nothing has been brought to my notice to show that the said

document has been approved or accepted by any statutory authority for

implementation. It is the said document that is sought to be enforced and

implemented at the intervention of this Court by issuance of a writ of

mandamus to respondent No.2, the Sub Inspector of the Local Police

Station. Having perused the averments and the reliefs sought for in the

writ petition, I have no hesitation to hold that this is clearly an abuse of

process.

4. There is yet another reason which persuades me to take the

above view. Some of the traders in Uzhavoor town had earlier approached

this Court with a grievance that taxis and other public vehicles were being

parked in front of their business establishments causing inconvenience to

them. By judgment dated February 11, 2004 in W.P.C. No. 28346/03 this

Court had directed the 2nd respondent to make an “endeavor to regulate the

parking of vehicles so that minimum obstruction is caused to the

petitioners’ shop rooms till alternate parking arrangements are made.”

Ext.P1 is the copy of the said judgment in which the petitioner was of

course not a party.

5. It is seen that the petitioner had submitted Ext.P5 representation

before the Secretary of the Grama Panchayat requesting him to take

necessary steps to ensure that the 2nd respondent, does not take any

action against the taxi drivers in the light of Ext.P1 judgment. It is seen

WPC NO.9336/04 Page numbers

mentioned in Ext.P5 that the Police had been taking action against the

erring taxi drivers in obedience to the directions issued in Ext.P1 judgment.

It is the said action of the 2nd respondent that was sought to be prevented

by the petitioner in Ext.P5 representation through the intervention of the

Secretary of the Grama Panchayat. It is evident from Ext.P5 that the

petitioner had been trying to prevent the implementation of the directions

contained in Ext.P1 judgment.

6. Respondents No. 4 and 5 who are two of the traders in

Uzhavoor town have in their counter affidavit specifically contended that

the so called Drivers’ union in the name of which this writ petition has been

filed is not a registered one. It is also contented by these respondents that

such a union does not exist at all and that there is only one registered

drivers’ union at Uzhavoor, which is known as Uzhavoor Drivers’

Association. It is further contended that the petitioner, who claims to be the

President of Drivers’ Union K.T.U.C.(M), is not a taxi driver at all and that

he is only a local leader of a political party. Though the petitioner in his

reply affidavit has made a vague attempt to deny the allegation that his

union is not a registered one, no document has been produced to show

that his organisation has been registered.

7. Learned Government Pleader has invited my attention to the

written instructions received in the case from the Sub Inspector of Police,

Kuravilangad. It has been informed by the 2nd respondent that pursuant to

WPC NO.9336/04 Page numbers

Ext.P1 judgment, the Revenue Divisional Officer, Pala, the authorities of

Uzhavoor Grama Panchayat and others had earmarked and allotted

separate slots for parking of public vehicles in Uzhavoor town. Pursuant to

the above, the Police had taken steps to implement the decisions taken by

the authorities mentioned above. It has been further informed by the 2nd

respondent that at present there is no problem in the town as far as the

parking of public vehicle is concerned. No law and order situation or traffic

congestion had been reported after implementation of the decision taken

by the authorities concerned. The above submissions made by the learned

Government Pleader in the light of the written instructions from the 2nd

respondent are recorded.

. In the above circumstances, I am satisfied that this is a fit case

where the petitioner has to be mulcted with cost payable to respondents 3

and 4 which is quantified at Rs.5,000/-. The cost shall be paid by Sri.

Simon Parappanattu, President of the petitioners’ union, within one month

from the date of receipt of a copy of this judgment, failing which it will be

open to the respondents 3 and 4 to execute the same in accordance with

law.

The writ petition is dismissed with cost as indicated above.

1.3.07 A.K. BASHEER, JUDGE

This writ petition is posted as “to be spoken to” at the request of the

learned counsel for the petitioner.

WPC NO.9336/04 Page numbers

2. It is contended by the learned counsel that there was no attempt

on the part of the petitioner to circumvent the direction issued by this Court

in Ext.P1 judgment. What was sought for, was only for some appropriate

action to ensure that the directions contained in Ext.P1 judgment were

implemented. But a perusal of the prayer in the writ petition undoubtedly

indicates that the respondents wanted to get the suggestions or opinions

indicated in Ext.P2 to be enforced. As mentioned earlier, Ext.P2 document

was prepared by an individual who had no statutory sanction authority to

do so. No document has been produced before this Court to show that

Ext.P2 was liable to be enforced by issuance of a writ from this Court.

More importantly, it is evident from Ext.P5 that the attempt of the petitioner

was to implement all the directions contained in Ext.P1 judgment.

In the above facts and circumstances, I do not find any reason to

modify the directions issued by me in the judgment dated March 1, 2007.

6.3.07                                                                   A.K. BASHEER, JUDGE




vps


WPC NO.9336/04    Page numbers





                                  KURIAN JOSEPH, JUDGE




                                                 OP NO.





                                             JUDGMENT




                                    21st  DECEMBER, 2006