Jessy George vs The Kerala State Road Transport on 9 February, 2009

0
43
Kerala High Court
Jessy George vs The Kerala State Road Transport on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1869 of 2009(V)


1. JESSY GEORGE , PARAPPURATHU HOUSE
                      ...  Petitioner
2. JOLLY JOSEPH, PUTHENPURACKKAL
3. MOLLY JOY, KANTHOKIYIL HOUSE
4. JOLLY JOSEPH, KAVALAVAZHIKKAL HOUSE

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE STATE OF KERALA

                For Petitioner  :SRI.MOHAN PULIKKAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/02/2009

 O R D E R
                             ANTONY DOMINIC, J.
                            ==============
                        W.P.(C) NO. 1869 OF 2009 (V)
                       ====================

                  Dated this the 9th day of February, 2009

                                 J U D G M E N T

The grievance of the petitioners is regarding the seats that are provided

for ladies in KSRTC buses. Petitioners submit that by Ext.P3, the Executive

Director (Technical) of KSRTC has directed that the ladies seats should be

provided in the front side of the buses. According to the petitioners, this runs

counter to Ext.P1 and therefore, Ext.P3 should be interfered with.

2. Learned standing counsel for the KSRTC on instructions submit that

whatever they have done is in compliance with the provisions contained in Rule

269, Sub Rule (5) and (6). According to the standing counsel, 25 percent of the

seats have been set apart for ladies and as contemplated in Sub Rule 6, the

seats so set apart shall be in the front portion of the passengers compartment.

It is also stated that even now, only wherever conductors seat is in the rear

portion of the buses, seats are still allowed in the rear portion itself.

3. In view of the provisions contained in the Rules as stated above, I

see nothing calling for interference with Ext.P3.

Writ petition is dismissed.

ANTONY DOMINIC, JUDGE
Rp

LEAVE A REPLY

Please enter your comment!
Please enter your name here