High Court Kerala High Court

M.K.Kunhammed vs The Regional Transport Officer on 13 November, 2008

Kerala High Court
M.K.Kunhammed vs The Regional Transport Officer on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33409 of 2008(B)


1. M.K.KUNHAMMED, MEETHALA KATTALI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE SUB INSPECTOR OF POLICE,

4. SRI.BHASKARAN, S/O.VELAYUDHAN,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).33409/2008
                      --------------------
     Dated this the 13th day of November, 2008

                      JUDGMENT

Petitioner, a stage carriage operator on a regular

permit on the route Kuttiadi-Thrissur, alleges that

the fourth respondent, another operator on the same

route, has been operating on a deviated route,

without sanction of the RTA. In other words,

allegation is that the operation of the service of the

fourth respondent is in violation of the permit

conditions. He has filed Exts.P3 and P4 objections in

this regard before the RTA. Obviously, no operator

can operate a service except on the route which is

permitted by the competent authority.

In the result, writ petition is disposed of

directing the first respondent to forward Ext.P3 to the

second respondent within two weeks from the date of

receipt of a copy of this judgment. There upon, second

respondent shall consider the same and proceed to

W.P.(C).33409/2008
2

take appropriate action, after issuing notice to the fourth

respondent as well.

V.GIRI,
Judge

mrcs