IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1133 of 2007(G)
1. PALA ASHARAF ALI, S/O. MUHAMMED,
... Petitioner
2. E.K. SANTHOSH,
Vs
1. KALLIDUMBIL SHIHAB, S/O. YOUSAF,
... Respondent
2. THE KOTTAKKAL GRAMA PANCHAYATH,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/11/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
R.P.No.1133 of 2007 in W.P.(C) No.31360 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 19th November, 2007
ORDER
Having regard to the submissions addressed at the Bar by
Mr.C.Rajendran, counsel for the review petitioners, Mr.Babu S.Nair,
counsel for the writ petitioner and Mr.Babu Paul, counsel for the
Panchayat, my judgment which is sought to be reviewed will stand
clarified to the following limited extent:
If going by the permit conditions, the buses belonging to the
second review petitioner and buses driven by the first review
petitioner are not bound to visit the Kottakkal bus stand, the writ
petitioner will not be entitled to collect bus stand fee from those
buses. It is further clarified that only the petitioners in the R.P. will be
entitled for the benefit under this order.
The Review Petition is disposed of as above.
srd PIUS C.KURIAKOSE, JUDGE