High Court Kerala High Court

Abu Haji vs The Motor Thozhilali Union (Citu) on 27 February, 2009

Kerala High Court
Abu Haji vs The Motor Thozhilali Union (Citu) on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 418 of 2009(Y)


1. ABU HAJI, S/O. UNNEEN HAJI,
                      ...  Petitioner

                        Vs



1. THE MOTOR THOZHILALI UNION (CITU),
                       ...       Respondent

2.  THE MOTOR THOZHILALI UNION (INTUC),

3. THE MOTOR THOZHILALI UNION  (STU),

4. THE MOTOR THOZHILALI UNION (AITUC),

5. THE SUB INSPECTOR OF POLICE,

6. THE MANNARKKAD GRAMA PANCHAYAT,

7. THE REGIONAL TRANSPORT AUTHORITY,

8. THE DISTRICT SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/02/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ---------------------------
                     W.P.(C) No. 418 of 2009
                 ------------------------------------
             Dated this the 27th day of February, 2009

                            JUDGMENT

Petitioner seeks to quash Exhibit P1 and to restrain the

members of the respondents 1 to 4 Unions from parking

autorickshaws and goods carriages in front of the petitioner’s

building by name V.K. Tower at Mannarkkad Town. Petitioner

also seeks a direction to the 6th respondent to set up taxi stands/

goods vehicle stands at appropriate places in Mannarkad Town.

From the counter affidavit filed by the 7th respondent, it is

evident that the aforesaid place mentioned in the writ petition is

not an approved parking place. If that be so, arrangement made

by Exhibit P1, does not have the sanction of law.

Accordingly, I dispose of this writ petition directing the 6th

respondent to ensure that autorickshaw and goods carriage

vehicles are not permitted to be parked in front of the

W.P.(C) No. 418 /2009
2

petitioner’s building namely V.K. Tower at Mannarkad Town.

Petitioner shall produce a copy of this judgment before the

5th and 6th respondent, who shall do needful in this matter.

ANTONY DOMINIC, JUDGE

scm