IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27486 of 2009(E)
1. VIJAYAN.V.P.,
                      ...  Petitioner
                        Vs
1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent
2. SUB-INSPECTOR OF POLICE,
3. WADAKANCHERY GRAMA PANCHAYATH,
                For Petitioner  :SRI.SHOBY K.FRANCIS
                For Respondent  : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
 Dated :30/09/2009
 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.27486 OF 2009
                   -------------------------------------------
            Dated this the 30th day of September, 2009
                               JUDGMENT
The District Collector/District Magistrate, Thrissur is
impleaded as additional respondent. Learned Government
Pleader appears for respondents 1, 2 and the additional
respondent. Notice to the third respondent dispensed with,
preserving its right for re-hearing of the matter, if aggrieved by
the order being issued hereunder.
The petitioner states that he vends vegetables and fruits
from a shop inside the panchayat bus stand shopping complex at
Wadakanchery. The said complex is stated to be owned by the
third respondent. The petitioner pleads that the activities in the
bus stand come to a stand still and traffic problems arise when
public meetings are held inside the bus stand and shopping
complex premises frequently, including by spreading chairs.
This is a matter which has to be managed to obtain the optimum
utility of a public point like a bus stand. May be that the bus
WPC.27486/09
Page numbers
stand is the proper place for communicating and propagating
one’s ideas and also for transmitting information. But it cannot
be at the peril of the free movement of the traffic or in a manner
affecting the activities of the persons who run the shops in the
shopping complex. Under such circumstances, the District
Collector, who also is the District Magistrate, is directed to look
into the grievance of the petitioner on his filing a proper
representation before that authority and issue orders, if any
found necessary, for the management of the issues. This writ
petition is ordered accordingly.
Sd/-
 THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.5/10.