IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5956 of 2007(H)
1. VIJAYAKUMAR K.G.,
... Petitioner
Vs
1. CORPORATION OF KOCHI,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :28/02/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.5956 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 28th February, 2007
JUDGMENT
It is fairly conceded by the learned Standing Counsel for the
Kochi Corporation that the issue is covered by the judgment of this
court in Ernakulam District Private Bus Operators Association
v. State of Kerala (2006(3) KLJ 770). The relevant portion of the
judgment has been extracted in paragraph 3 of the Writ Petition. In
view of the obvious position that the petitioner’s bus having
Registration No.KL.07/AH 9890 does not start at any point within the
limits of the Kochi Corporation and it does not touch any bus-stand
established by the Kochi Corporation on its route and its service does
not end at a point within Cochin Corporation, there will be a
declaration that the petitioner’s bus having Registration No.KL.07/AH
9890 operating on the route Eramalloor-Chellanam is not liable to pay
bus stand fee/cart stand fee. In view of the above declaration, the
respondents/their agents/contractors are restrained from collecting
bus stand fee/cart stand fee in respect of the petitioner’s stage
carriage having Registration No.KL.07/AH 9890.
The Writ Petition will stand allowed as above.
srd PIUS C.KURIAKOSE, JUDGE
W.P.C.No. - 2 -