IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1869 of 2009(V)
1. JESSY GEORGE , PARAPPURATHU HOUSE
... Petitioner
2. JOLLY JOSEPH, PUTHENPURACKKAL
3. MOLLY JOY, KANTHOKIYIL HOUSE
4. JOLLY JOSEPH, KAVALAVAZHIKKAL HOUSE
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE STATE OF KERALA
For Petitioner :SRI.MOHAN PULIKKAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 1869 OF 2009 (V)
====================
Dated this the 9th day of February, 2009
J U D G M E N T
The grievance of the petitioners is regarding the seats that are provided
for ladies in KSRTC buses. Petitioners submit that by Ext.P3, the Executive
Director (Technical) of KSRTC has directed that the ladies seats should be
provided in the front side of the buses. According to the petitioners, this runs
counter to Ext.P1 and therefore, Ext.P3 should be interfered with.
2. Learned standing counsel for the KSRTC on instructions submit that
whatever they have done is in compliance with the provisions contained in Rule
269, Sub Rule (5) and (6). According to the standing counsel, 25 percent of the
seats have been set apart for ladies and as contemplated in Sub Rule 6, the
seats so set apart shall be in the front portion of the passengers compartment.
It is also stated that even now, only wherever conductors seat is in the rear
portion of the buses, seats are still allowed in the rear portion itself.
3. In view of the provisions contained in the Rules as stated above, I
see nothing calling for interference with Ext.P3.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp