High Court Kerala High Court

V.A.Martin Aged 45 Years vs Assistant Commissioner Of Police on 3 March, 2010

Kerala High Court
V.A.Martin Aged 45 Years vs Assistant Commissioner Of Police on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17077 of 2009(S)


1. V.A.MARTIN AGED 45 YEARS,S/O.V.V.ANTONY
                      ...  Petitioner
2. VINOD V.V. AGED 44 YEARS,

                        Vs



1. ASSISTANT COMMISSIONER OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE, CITY

3. REGIONAL TRANSPORT AUTHORITY,

4. THE STATION MASTER, ERNAKULAM TOWN NORTH

5. THE SENIOR DIVISION COMMERCIAL MANAGER,

                For Petitioner  :SRI. PRAVEEN HARIHARAN

                For Respondent  :SRI.N.B.SUNIL NATH,SC, RAILWAYS

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :03/03/2010

 O R D E R
    C.N.Ramachandran Nair & P.S.Gopinathan, JJ.
   ============================================
              W.P.(C)No.17077 of 2009
   ============================================
        Dated this the 21st day of May, 2010.


                     JUDGMENT

Ramachandran Nair, J.

The prayer in the writ petition is for a

direction to the police and motor vehicle

authorities not to permit autorickshaws without

city permit to pick up passengers within city

limits under the pre-paid scheme. The Government

has filed a statement denying the allegations and

stating that only autorickshaws with city permits

will be allowed to operate in the area wherefrom

pre-paid autorickshaws are allowed to operate.

We take on record the statement furnished by the

Government. This writ petition is disposed of

directing the respondents to ensure that no

autorickshaw without city permit is permitted to

operate in the city limit, that is, for taking

WPC17077/09 -:2:-

passengers under the pre-paid scheme. If there

is violation, it is for the petitioner to bring

to the notice of the police or motor vehicle

authorities to take appropriate action for permit

violation.

C.N.Ramachandran Nair, Judge.

P.S.Gopinathan, Judge.

sl.