High Court Kerala High Court

C.K.Abraham vs The Superintendent Of Police on 9 March, 2010

Kerala High Court
C.K.Abraham vs The Superintendent Of Police on 9 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5673 of 2010(H)


1. C.K.ABRAHAM,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. AUTORICKSHAW DRIVERS UNION(CITU)<

4. AUTO RICKSHAW DRIVERS UNION (BMS),

5. AUTO RICKSHAW DRIVERS UNION(INTUC),

                For Petitioner  :SRI.S.JAYAKRISHNAN

                For Respondent  :SRI.N.NAGARESH

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :09/03/2010

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).No. 5673 of 2010 H
               - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 9th day of March, 2010

                              JUDGMENT

Joseph, J.

The petitioner approached this Court for a direction to

respondents 1 and 2 to grant adequate police protection to the

petitioner for operating the vehicle KL 05/AA 6133 Autorikshaw

from Pampady Auto stand at Pampady in Kottayam district,

without any obstruction from the members of respondents 3 to 5

unions and their men.

2. Briefly the case of the petitioner is as follows. The

petitioner is an autorikshaw driver by profession. He is the

owner of an autorikshaw bearing Reg. No. KL 05/AA 6133.

Ext.P1 is the certificate of registration in respect of the vehicle of

the petitioner. Ext.P2 is the permit granted by the Motor Vehicle

Department, in which the parking place of the petitioner is shown

W.P.(C).No. 5673 of 2010

2

as Pampady. Since the petitioner is not a member of any of the unions,

respondents 3 to 5 are not permitting him to park his vehicle in the

auto stand. He has taken a loan to purchase the autorikshaw and by

the action of respondents 3 to 5 he is put to great difficulties. The

petitioner has submitted Ext.P4 complaint before the second

respondent.

3. The respondents have filed counter affidavit, inter alia, stating

as follows. Petitioner has been granted permit to ply his auto at

Pampady town. There is a auto stand situated near Pampady town bus

stand. Pampady town bus stand, Chandakavala and Kalachantha are

distinct areas. There are approximately 34 autorikshaws plying from

the Kalachantha auto stand and knowing this fact the R.T.A. has

specified in the permit the parking place as Pampady. The case of the

respondents is that the petitioner is attempting to circumvent Ext.P2

permit.

4. Heard learned counsel for the petitioner, learned counsel

appearing for the party respondents and the learned Government

Pleader.

W.P.(C).No. 5673 of 2010

3

5. Learned counsel for the party respondents submit that they

will not obstruct the petitioner from plying the vehicle or parking his

vehicle at Pampady as per Ext.P2. We record the said submission.

6. This Writ Petition is accordingly disposed of. We direct

respondents 1 and 2 to grant adequate protection to the petitioner for

operating his autorikshaw bearing No. KL 5/AA 6133 in terms of

Ext.P2 without any obstruction from members of respondents 3 to 5

unions and their men and also give protection to the petitioner for

parking the vehicle at the place mentioned in Ext.P2. In case there is

any dispute as to the exact area by using the word ‘Pampady’, it is for

the police authorities to consult with the motor vehicle department so

as to render protection as ordered by this Court.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm