IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19221 of 2009(S)
1. SRI. T.J.TITUS, S/O. JOSEPH, AGED 45,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER, THRISSUR
3. THE JOINT REGIONAL TRANSPORT OFFICER
4. THE SUB INSPECTOR OF POLICE, ELOOR
5. THE SUB INSPECTOR OF POLICE, BINANIPURAM
6. THE SUB INSPECTOR OF POLIOCE ,
7. THE SUB INSPECTOR OF POLICE
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :17/08/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P.(C)NO. 19221 OF 2009
---------------------------------------------
Dated this the 17th day of August, 2009
JUDGMENT
Kurian Joseph, J.
This Writ Petition is filed with the following prayer:
i. issue a writ of mandamus or any other
appropriate writs, directions or orders
directing the respondents to see that the stage
carriages for which regular permits are
granted to operate on the route Guruvayoor-
Ernakulam via Eloor-Edayar-Pathalam are
operating through the route sanctioned by the
RTA alone and to prevent their illegal
operation via Varappuzha bridge.
2. The learned Government Pleader, on instruction submitted that
the Department has taken action on the issue and five vehicles have been
intercepted and the matter has been reported to the Regional Transport
Officers concerned. It is also submitted that constant vigil is made in
respect of the issue and hence, it is not necessary to set up a punching
station for the time being.
W.P.(C) NO. 19221/2009 2
The Writ Petition is disposed of in view of the above submission,
making it clear that in case the petitioner has still any grievance, he may
approach the Transport Commissioner.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
W.P.(C) NO. 19221/2009 3
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.19221/2009
JUDGMENT
17th August, 2009