High Court Kerala High Court

Rema Mohankumar vs Regional Transport Authority on 4 February, 2009

Kerala High Court
Rema Mohankumar vs Regional Transport Authority on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37224 of 2008(F)


1. REMA MOHANKUMAR, W/O.MOHAN KUMAR
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

2. SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI. SAJEEV KUMAR K. GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2009

 O R D E R
                          ANTONY DOMINIC, J.
                          ==============
                     W.P.(C) NO. 37224 OF 2008 (F)
                    ====================

               Dated this the 4th day of February, 2009

                              J U D G M E N T

Petitioner challenges Ext.P2 in so far as the 2nd respondent has

imposed a condition that the vehicle shall be replaced with a vehicle

having wheel base 510 cm on or before 14/1/2012. The argument raised

is that while granting renewal as per Ext.P1, the 1st respondent had not

imposed any such condition and therefore it was impermissible for the 2nd

respondent to have unilaterally imposed the aforesaid condition in Ext.P2

while implementing Ext.P1 order.

2. Learned Government Pleader submits that the condition

mentioned above was imposed by the 2nd respondent acting upon a

general direction that was issued by the 1st respondent on an earlier

occasion. It is also pointed out that in MVARP No.305/08, the said general

directions have been set aside by the STAT.

3. If the facts are as stated by the learned Government Pleader,

it is obvious that there is no legal sanction in the condition that has been

imposed by the 2nd respondent in Ext.P2. Therefore, the condition imposed

WPC 37224/08
:2 :

in Ext.P2 that the petitioner should replace the vehicle as directed therein

will stand set aside.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp