High Court Kerala High Court

P.K.G.Warrier vs Thamarassery Grama Panchayath on 8 August, 2008

Kerala High Court
P.K.G.Warrier vs Thamarassery Grama Panchayath on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23927 of 2008(W)


1. P.K.G.WARRIER
                      ...  Petitioner

                        Vs



1. THAMARASSERY GRAMA PANCHAYATH
                       ...       Respondent

2. REGIONAL TRANSPORT AUTHORITY,

3. TRAFFIC ADVISORY COMMITTEE, REP. BY ITS

4. STATE OF KERALA, REP. BY SECRETARY

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/08/2008

 O R D E R
                         ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
               = =W.P.(C) = = = = = = = = = = = =
                          No. 23927 OF 2008 W
                    = = =


               Dated this the 8th day of August 2008


                           J U D G M E N T

This writ petition concerns the closure of an existing bus

stand maintained by the respondent Panchayat. It would appear

that the Panchayat has constructed a new bus stand and

consequently decided to close the existing one. In my view, this is

not an issue which can be agitated in a proceedings under Article

226 of the Constitution. If at all the petitioner is aggrieved, he may

pursue the statutory remedy that is available.

Writ petition is disposed of with the above observation.

ANTONY DOMINIC
JUDGE
jan/-