High Court Kerala High Court

M.S.Vijayahari Nair vs The Regional Transport Authority on 18 January, 2007

Kerala High Court
M.S.Vijayahari Nair vs The Regional Transport Authority on 18 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2066 of 2007(U)


1. M.S.VIJAYAHARI NAIR, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

2. SMT.SHABEELA BEEVI, RAGAM MANZIL,

3. SRI.V.SREEKUMAR, T.C.3/2783,

                For Petitioner  :SRI.SHAMMI VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :18/01/2007

 O R D E R
                                P.R.RAMAN, J.

                         ```````````````````````````

                       W.P.(C) NO. 2066 OF 2007

                         ```````````````````````````

             Dated this the 18th day of January, 2007


                               J U D G M E N T

Exhibits P6 and P7 are challenged by the petitioner, who is

the Secretary of Welfare Association. The petitioner contends that

the variation as allowed by the State Transport Appellate Tribunal

by Exhibits P6 and P7 will adversely affect the interest of the

residents in the locality. Exhibits P6 and P7 were passed as early

as in August 2005. There is no explanation for the inordinate

delay in filing this writ petition. That apart even according to the

petitioner based on Exhibits P6 and P7, varied permits have

already been issued. If so, this writ petition cannot be entertained

and relief as sought for could not be granted.

2. However, if there is no bus service in the area as a

result the students and the general public are adversely affected,

they can approach the RTA for redressal of their grievance.

With the above observation, this writ petition is dismissed.

P.R.RAMAN, JUDGE

Rp