IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22089 of 2009(E)
1. PRADEEP AGED 36 YEARS,
... Petitioner
Vs
1. KUNJUMON V.P.
... Respondent
2. DISTRICT COLLECTOR COLLECTORATE
3. RTO, OFFICE AT ERNAKULAM.
4. CITY POLICE COMMISSIONER ERNAKULAM
5. SUPRINTENDENT OF POLICE
For Petitioner :SRI.K.S.RAJEEV (ALUVA)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/08/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.22089 of 2009
--------------------------
Dated this the 13th August,2009
J U D G M E N T
Petitioner is the owner of a stage carriage bearing
Reg.No.KL-7 AH 7033 operating on the route Aluva-
Muppathadam-Eloor-Ernakulam and the 1st respondent is
stated to be operating from the Muppathadam junction.
According to the petitioner, the 1st respondent operates
the service violating the permit conditions. He has
highlighted his grievance in Ext.P1 representation
submitted before the 3rd respondent. Ext.P1 shall be
looked into by the 3rd respondent and after notice to the 1st
respondent, appropriate action may be taken. Needful
shall be done within a period of two months from the date
of receipt of a copy of this judgment
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
2
3