IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16719 of 2009(H)
1. KERALA BUS TRANSPORT ASSOCIATION,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. COMMISSIONER OF POLICE, ERNAKULAM.
3. ASSISTANT COMMISSIONER OF POLICE,
For Petitioner :SRI.RAJESH VIJAYAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/08/2009
O R D E R
S.R.BANNURMATH, C.J. &
KURIAN JOSEPH,J.
-------------------------------------------------
W.P(C)No.16719 of 2009
--------------------------------------------------
Dated this the 4th day of August, 2009
JUDGMENT
Kurian Joseph,J.
Petitioner approached this court in public interest praying
for a direction to the second and third respondents to take
appropriate action on their representations. The following are
the main prayers:-
(a) issue a writ of mandamus or any other
appropriate writ, order or direction,
directing the second and third respondents
not to take the stage carriages in custody
during its trip without breaking the service;
(b) issue a writ of mandamus or any other
appropriate writ, order or direction,
directing respondents 2 and 3 to issue
atleast 48 hours sufficient notice mentioning
the offence, in case the custody of the
vehicle is necessary;
W.P(C).No.16719 of 2009
-:2:-
(c) issue a writ of mandamus or any other
appropriate writ, or order, directing the second
and third respondents to release the vehicle
when the vehicle is taken in custody after
giving notice immediately or within a time limit
as prescribed by this Honourable Court.
(d) issue a writ of mandamus or any other
appropriate writ, order or direction, directing
respondents 2 and 3 to issue receipt for the
documents collected if any by the Police
Officers from the crew or owner of the stage
carriage.
We are afraid, there cannot be any direction by this court as far
as prayers, especially, (a) to (c) are concerned. We find that the
petitioner has filed a detailed representation before the 3rd
respondent. The learned Government Pleader submits that the
3rd respondent will look into the same with notice to the petitioner
and take appropriate action in accordance with law in the matter
W.P(C).No.16719 of 2009
-:3:-
expeditiously. The submission is recorded. Therefore, no
further orders are necessary in this writ petition.
The writ petition is disposed of as above.
S.R.BANNURMATH,
Chief Justice
KURIAN JOSEPH,
Judge
ahg.
BANNURMATH, C.J. &
KURIAN JOSEPH,J.
—————————
W.P(C)No.16719 of 2009
—————————-
JUDGMENT
4th August, 2009