IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17256 of 2007(D)
1. BHARATHAN, AGED 42, S/O CHAMY,
... Petitioner
Vs
1. SUB COLLECTOR, PERINTHALMANNA,
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. MUNICIPAL CHAIRMAN,
4. SECRETARY,
5. THE JOINT REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.K.MUHAMMED SALAHUDHEEN
For Respondent :SRI.P.K.VIJAYAMOHANAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/07/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO.17256 OF 2007
----------------------------------
DATED THIS THE 9th DAY OF JULY, 2007
JUDGMENT
The petitioner is the President of Perinthalmanna Municipal Taxi
Drivers (Stand No.I) Union. Their complaint in this writ petition is that
the parking of private buses in front of the taxi stand are causing
hindrance to the ingress and egress to the taxi stand. The petitioner,
therefore, seeks following reliefs.
“i) Issue a writ of mandamus or any other
writ, order or direction, directing the respondents to
remove the unauthorised blockage to the taxi stand
No.1 Perinthalmanna by creating unauthorised
stopping place in front of Municipal Tax Shed No.I
Perinthalmanna forthwith.
ii) Such other and further reliefs as this
Hon’ble Court may deem fit and proper in the fact and
circumstance of the case.”
2. The learned Government Pleader on instructions submits
that appropriate steps have been taken to see that there is no
hindrance to the ingress and egress to the taxi stand by private buses.
He also submits that Policemen have also been posted there to see
that no hindrance is caused.
3. In the above circumstances, the writ petition is disposed of
recording the above submission and with a direction to the
W.P.(c)No.17256/07 2
respondents to see that in future also no hindrance is caused by
private buses to the ingress and egress to the taxi stand.
S. SIRI JAGAN, JUDGE
Acd