Kerala High Court
Private Bus Operators … vs The Regional Transport Authority on 22 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31452 of 2007(T)
1. PRIVATE BUS OPERATORS ASSOCIATION,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. SUB INSPECTOR OF POLICE
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/11/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).31452/2007
--------------------
Dated this the 22nd day of November, 2007
JUDGMENT
The complaint in this writ petition is that the
respondents have not taken any action on Exts.P1 and P2
representations to prevent parallel service. Learned
Government Pleader, on instructions, submits that on
receipt of the said representations, inspections have been
conducted and the allegations were found to be incorrect.
If that be so, nothing survives in this petition and the same
is closed. Needless to say that it is the respondents are
responsible to continue such inspections and take
appropriate action.
ANTONY DOMINIC
Judge
mrcs