IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 104 of 2010()
1. WANDOOR GRAMA PANCHAYATH, WANDOOR,
... Petitioner
2. SECRETARY, WANDOOR GRAMA PANCHAYATH,
Vs
1. C.T.NAZEER, S/O.BEERANKUTTY, AGED 35,
... Respondent
2. STATE OF KERALA, REP.BY SECRETARY TO
3. NILAMBUR TALUK PRIVATE BUS OPERATORS
For Petitioner :SRI.MANSOOR.B.H.
For Respondent :SRI.C.A.CHACKO
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/08/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
R.P.No.104 OF 2010
IN W.P(C).No.12659 OF 2009
& R.P.No.105 OF 2010
IN W.P(C).13209 OF 2009
-------------------------------------------
Dated this the 17th day of August, 2010
O R D E R
Wandoor grama Panchayat has two bus stands for private
buses. One was not operational for some time. The question
arose regarding collection of bus stand fee. W.P(C).Nos.
12659/09 and 13209/09 were ordered as per judgment dated
21.10.2009. Following that judgment, bus stand fee can be
collected only in relation to the bus stand which was operational.
This is all that is meant in paragraph 3 of that judgment sought
to be reviewed, in which, it was stated that steps initiated for the
period prior to 7.8.2009 will stand dropped. Such dropping of
proceedings will relate only to the bus stand which remained out
of operation until 7.8.2009 and not to the other bus stand which
was operational. With this clarification, these review petitions
are closed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.21/08.