IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9761 of 2009(M)
1. BHARGAVI AMMA P.K.,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. ASST.TRANSPORT OFFICER,
3. KERALA TRANSPORT DEVELOPMENT FINANCE
For Petitioner :SRI.JOSEPH SEBASTIAN PURAYIDAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/03/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 9761 OF 2009 (M)
=====================
Dated this the 26th day of March, 2009
J U D G M E N T
Petitioner contends that she is conducting a telephone booth
at the Calicut Bus Station of the KSRTC. By Ext.P2, the 2nd
respondent has required all shopkeepers at the KSRTC Bus Stand
to vacate from their respective places in order to pave way for the
reconstruction of the Bus Stand. Petitioner thereupon filed Ext.P3
where she requests that she be allowed to continue at the place
and also that in the reconstructed building, she should be suitably
accommodated.
2. Although I do not see any substance in the claim of the
petitioner for continuing occupation of the bus stand even after
reconstruction work is started, still having regard to the claim of
the petitioner that suitable accommodation should be provided in
the reconstructed building, I direct the 1st respondent to consider
that claim raised in Exts.P3 and pass orders thereon.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp