IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23927 of 2008(W)
1. P.K.G.WARRIER
... Petitioner
Vs
1. THAMARASSERY GRAMA PANCHAYATH
... Respondent
2. REGIONAL TRANSPORT AUTHORITY,
3. TRAFFIC ADVISORY COMMITTEE, REP. BY ITS
4. STATE OF KERALA, REP. BY SECRETARY
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/08/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 23927 OF 2008 W
= = =
Dated this the 8th day of August 2008
J U D G M E N T
This writ petition concerns the closure of an existing bus
stand maintained by the respondent Panchayat. It would appear
that the Panchayat has constructed a new bus stand and
consequently decided to close the existing one. In my view, this is
not an issue which can be agitated in a proceedings under Article
226 of the Constitution. If at all the petitioner is aggrieved, he may
pursue the statutory remedy that is available.
Writ petition is disposed of with the above observation.
ANTONY DOMINIC
JUDGE
jan/-