High Court Kerala High Court

Sunil Duth vs The Superintendent Of Police … on 2 December, 2009

Kerala High Court
Sunil Duth vs The Superintendent Of Police … on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28208 of 2009(U)


1. SUNIL DUTH, KIZHAKKEVILAKOM,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE (RURAL),
                       ...       Respondent

2. DEPUTY SUPERINTENDENT OF POLICE,

3. CIRCLE INSPECTOR OF POLICE, ATTINGAL.

4. THE SUB INSPECTOR OF POLICE, ATTINGAL.

5. THE ATTINGAL MUNICIPALITY,

6. THE SECRETRY,

7. THIRUVANANTHAPURAM DISTRICT PRIVATE BUS

8. KAVIRAJAN, SECRETARY,

9. THIRUVANANTHAPURAM DISTRICT (RURAL)

10. SRI.SARNGADHARAN, PRESIDENT,

11. SRI.JAYAN, SECRETARY,

12. SRI.SABU, S/O.SAINULABDEEN,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :02/12/2009

 O R D E R
           KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
             -----------------------------------------
                   W.P(C)No.28208 of 2009
             -----------------------------------------
         Dated this the 2nd day of December, 2009

                            JUDGMENT

Kurian Joseph, J.

The writ petition is filed with the following prayer:-

(i) issue a writ in the nature of mandamus

or any other appropriate writ, direction or order

commanding the respondents 2 to 4 to give

adequate and effective police protection to the

petitioner and his employees and also for

collecting the bus stand fees and route

announcement fees as per Ext.P1 and P6 at the

Attingal Municipal Bus stand during the financial

year 2009-10, from the illegal and highhanded

actions of respondents 7 to 12, their employees

and henchmen.

According to the petitioner owing to resistance from respondents

7 to 12 he is not in a position to collect the bus-stand fee as duly

authorised by the 5th respondent Municipality. The Municipality

supports the case of the petitioner. It is submitted that the

Municipality has duly authorised the petitioner as per the tender,

to collect the fees. Learned Senior Counsel appearing for

W.P(C)No.28208 of 2009
-:2:-

respondents 7 to 12 submits that collection of announcement fee

is not an authorised levy. It is also submitted that there was no

such condition at the time of tender. Still further it is the case of

the party respondents that the levy was given as a special

concession to the petitioner. In view of the vehement submission

on the part of the learned Senior Counsel that the levy is not

authorised as per the tender condition we called for the records

pertaining to the tender. We find from the tender notification

itself that the Municipality had notified not only the collection of

bus stand fee, but the announcement fee also. We find from the

records that the Municipality had not in fact fixed the rates. It

was for fixation of rates, the petitioner made the representation

before the Municipality and the Municipality only fixed the rates

as per its decision dated 14-8-2009. We find from Ext.R7 that

the party respondents have taken up the matter in appeal before

the Municipal Council. Therefore, it is only appropriate that the

party respondents pursue their proper remedy, which they have

pursued before the Municipal Council. However, there is no

justification in not permitting the petitioner to collect the

W.P(C)No.28208 of 2009
-:3:-

announcement fee as fixed by the Municipality and as duly

authorised, until a decision is taken by the Municipality in the

appeal/appeals filed by the party respondents.

Therefore, this writ petition is disposed of directing

respondents 1 to 4 to render necessary assistance to the

petitioner to collect the bus stand fee and the announcement fee

as duly authorised by respondents 5 and 6. However, this will be

subject to the decision taken by the Municipality in the appeals

filed by respondents 7 to 12.

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ahg.

KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.

—————————

W.P(C)No.28208 of 2009

—————————-

JUDGMENT

2nd December, 2009