High Court Kerala High Court

Sri. T.J.Titus vs The Regional Transport Officer on 17 August, 2009

Kerala High Court
Sri. T.J.Titus vs The Regional Transport Officer on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19221 of 2009(S)


1. SRI. T.J.TITUS, S/O. JOSEPH, AGED 45,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER, THRISSUR

3. THE JOINT REGIONAL TRANSPORT OFFICER

4. THE SUB INSPECTOR OF POLICE, ELOOR

5. THE SUB INSPECTOR OF POLICE, BINANIPURAM

6. THE SUB INSPECTOR OF POLIOCE ,

7. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :17/08/2009

 O R D E R
             KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                        W.P.(C)NO. 19221 OF 2009
                    ---------------------------------------------
                   Dated this the 17th day of August, 2009


                                 JUDGMENT

Kurian Joseph, J.

This Writ Petition is filed with the following prayer:

i. issue a writ of mandamus or any other
appropriate writs, directions or orders
directing the respondents to see that the stage
carriages for which regular permits are
granted to operate on the route Guruvayoor-
Ernakulam via Eloor-Edayar-Pathalam are
operating through the route sanctioned by the
RTA alone and to prevent their illegal
operation via Varappuzha bridge.

2. The learned Government Pleader, on instruction submitted that

the Department has taken action on the issue and five vehicles have been

intercepted and the matter has been reported to the Regional Transport

Officers concerned. It is also submitted that constant vigil is made in

respect of the issue and hence, it is not necessary to set up a punching

station for the time being.

W.P.(C) NO. 19221/2009 2

The Writ Petition is disposed of in view of the above submission,

making it clear that in case the petitioner has still any grievance, he may

approach the Transport Commissioner.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.P.(C) NO. 19221/2009 3

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.19221/2009

JUDGMENT

17th August, 2009