High Court Kerala High Court

C.Manoj Kumar vs The Regional Transport Authority on 3 September, 2008

Kerala High Court
C.Manoj Kumar vs The Regional Transport Authority on 3 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18313 of 2007(E)


1. C.MANOJ KUMAR, PUTHILYAVEEDU,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

3. N.M.GEORGE, NELLIKUNNEL HOUSE,

4. V.S.DAMODARAN, S/O.SANKARAN,

5. STATE TRANSPORT APPELLATE TRIBUNAL,

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  :SRI.P.DEEPAK

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/09/2008

 O R D E R
                        ANTONY DOMINIC, J.

             --------------------------------------------------------

                       W.P.(C) 18313 of 2007

             --------------------------------------------------------

                   Dated: SEPTEMBER 3, 2008

                                JUDGMENT

Petitioner is operating a LSOS service in the route

Pathanamthitta – Ernakulam. He is aggrieved by Ext.P4, an

order passed by the Tribunal in MVARP 54/2007 filed by the

4th respondent. Petitioner submits that the permit was

initially issued to the 3rd respondent, who was operating on

the strength of the timing settled on 1.2.2001 implementing

Circular No.3. It is stated that thereafter by Ext.P5 order

dated 9.7.2003, the timing was revised and 2.25

minutes/kilometer was the running time settled.

Subsequently, according to the petitioner, while the 3rd

respondent was operating on the strength of Ext.P5,

following the finding of this Court regarding the

unworkability of Circular No.3, all others were operating at

2 minutes/kilometer.

2. Thereafter the 3rd respondent sought parity in

WP(C) 18313/07
2

running time and that was rejected by Ext.R3(d). It is

stated that a revision was filed as MVRP 373/2006 resulting

in Ext.R3(f) directing parity in running time. It is stated

that on that basis, the 3rd respondent’s time schedule was

revised by Ext.P2, fixing 2 minutes/kilometer and in the

meantime the permit was transferred in favour of the

petitioner with effect from 7.2.2007, while, according to the

4th respondent, the endorsement was made only on

18.5.2007.

3. Be that as it may, 4th respondent filed a revision

before the Tribunal as MVRP 54/2007 on 15.2.2007

impleading the 3rd respondent, being the original permit

holder. According to the petitioner, as the permit was

already transferred in his favour, the 3rd respondent had no

interest in the subject matter and therefore he did not

appear or contest the matter and the proceedings

culminated in Ext.P4 by which Ext.P2 was reversed and it

was held that there was no change of circumstances

WP(C) 18313/07
3

justifying revision of timings effected by Ext.P2. It is

challenging this order, this writ petition is filed.

4. Though various contentions have been raised by

the learned counsel for the petitioner and the 4th

respondent, the grievance of the petitioner is confined to

the operative portion of the order where the Tribunal has

not remitted the matter back to the Secretary of RTA for

settling of timings in pursuance thereof and I feel that this

submission is justified.

5. True, learned counsel for the 4th respondent has a

case that irrespective of Ext.P5, petitioner was operating on

the strength of timings as settled in 2000, and he would

contend for the position that the consequence of Ext.P4 is

that the petitioner is at liberty to continue to operate at 2

minutes/kilometer. Even if factually he is right, it cannot

be disputed that by Ext.P5 the timing of the petitioner was

revised.

6. Therefore Ext.P4 stands set aside and the matter is

WP(C) 18313/07
4

remitted back to the Secretary to consider the timings to be

scheduled in respect of the petitioner’s vehicle. This the

Secretary shall do with notice to the petitioner and the 4th

respondent and other affected parties. The Secretary shall

also take into account as to whether the original timings of

2000 is available to be allotted to the petitioner, or else, he

will fix a suitable timing.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-