IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32594 of 2010(Y)
1. SMT. ANNAMMA VARGHESE
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
3. SMT. GRACY THOMAS, ALAPPAT HOUSE
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/11/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)No. 32594 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of November, 2010
J U D G M E N T
The petitioner is a regular permit holder operating
an ordinary service on the route Wadakkancherry – Ayyanthole
with the stage carriage bearing registration No.KL- 8/U 4032.
The grievance of the petitioner is that the 3rd respondent who
is granted with a regular stage carriage permit to operate on
the route Vadakkanchery- Palakkad with vehicle bearing
registration No.KL-8/AL 3274 as a limited stop fast passenger
is illegally stopping on each and every stop fixed for ordinary
services. Raising such grievances and making objections
against the aforesaid alleged action on the part of the 3rd
respondent, the petitioner has submitted Ext.P3
representation. The grievance of the petitioner is that the
respondents are not taking appropriate action on Ext.P3.
The learned Government Pleader, on instruction,
submitted that the 3rd respondent is operating his fast
passenger service based on the permit strictly adhering to the
permit conditions. However, it is submitted that in case, the
WPC.32594/2010
: 2 :
3rd respondent, or in that matter any of the permit holders
violates the permit conditions, definitely appropriate action
under the provisions of the Act, would be taken. This is
recorded. Accordingly, this writ petition is closed.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//true copy//
P.A to Judge