High Court Kerala High Court

K.U.Paul vs State Of Kerala Represented By The on 3 June, 2009

Kerala High Court
K.U.Paul vs State Of Kerala Represented By The on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4125 of 2009(S)


1. K.U.PAUL, S/O.LATE UTHUPPU, AGED 73
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE PRINCIPAL SECRETARY, TRANSPORT

3. THE TRANSPORT COMMISSIONER, TRANSPORT

4. THE DISTRICT COLLECTOR, COLLECTORATE,

5. THE COMMISSIONER OF POLICE, OFFICE OF

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :03/06/2009

 O R D E R
             S.R.Bannurmath, C.J. & Kurian Joseph, J.
                 ------------------------------------------
                     W.P.(C) No.4125 of 2009
                 ------------------------------------------
               Dated, this the 3rd day of June, 2009

                            JUDGMENT

Kurian Joseph, J.

This public interest litigation is filed mainly with the

following prayer:

“issue a writ of mandamus or any other

appropriate writ, order or direction directing the

respondents to forthwith pass immediate orders

prohibiting overtaking by stage carriages within

the Ernakulam city limits and also to pass

necessary orders as well as to take obligatory

measures to see that such orders are strictly

complied with.”

2. On behalf of the third respondent a counter affidavit

has been filed. In paragraph 4 of the counter affidavit it is stated as

follows:

W.P.(C) No.4125 of 2009

– 2 –

“There are various categories of stage carriage

operating in the city limit like Express, Ordinary,

Limited Stop, Super Fast, etc. If the request of

the petitioner to prohibit overtaking by stage

carriages within the city is enforced, then there

will not be any difference between the long

distance stage carriages and short distance line

services. As a result passengers of long distance

stage carriages will not get the benefit of such

services. Besides, the destination of different

stage carriages are different. Hence a total

prohibition of overtaking of stage carriages may

not be practical as the buses will have to wait till

bus moving in front moves off even if it is

proceeding to a different destination which will

cause traffic congestion in the city. However

rash and negligent driving has been checked by

the respondents with the available infrastructure

and personals. Government also have taken

several measures like setting up Kerala Road

Safety Authority exclusively for checking road

accidents.”

W.P.(C) No.4125 of 2009

– 3 –

3. In view of the statements in the counter affidavit, we

dispose of the writ petition making it clear that in case the

petitioner has any suggestion to make, he may do so before the

second respondent in which case the second respondent will look

into those suggestions and take appropriate action as permissible

under law in order to avert accidents due to the indiscreet

overtaking.

S.R.Bannurmath,
Chief Justice

Kurian Joseph,
Judge
vns