IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25552 of 2007(P)
1. ABDUL SALIM, AGED 35 YEARS,
... Petitioner
2. SHABEER BABU, AGED 26 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. DISTRICT COLLECTOR, CIVIL STATION,
3. DEPUTY SUPERINTENDENT OF POLICE,
4. THAMARASSERY GRAMA PANCHAYATH,
5. THAMARASSERY GRAMA PANCHAYATH COMMITTEE,
For Petitioner :SRI.GEORGE MATHEW
For Respondent :SRI.K.A.SALIL NARAYANAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/02/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.25552 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of February, 2008
JUDGMENT
It is submitted by Sri.Salil Narayanan, learned counsel for
the Panchayat that the bus station in question was completed
way back in the year 2002 and that the station became functional
in August 2007. Sri.Parthasarathy, appearing for the 6th
respondent submits that the bus station actually became
operational in 2002 and Ext.R4(a) traffic arrangements were
introduced in 2007.
I do think that this court will be justified in invoking
discretionary jurisdiction under Article 226 in this case where
Ext.R2(a) traffic arrangements were implemented prior to the
institution of the writ petition. Without foreclosing petitioner’s
remedy, if any before the Transport Advisory Committee or
Regional Transport Authority, I decline the reliefs sought for.
PIUS.C.KURIAKOSE
JUDGE
sv.