Andhra High Court High Court

Apsrtc. Rep. By Its Vice-Chairman … vs Transport Commissioner, Govt. Of … on 6 June, 2000

Andhra High Court
Apsrtc. Rep. By Its Vice-Chairman … vs Transport Commissioner, Govt. Of … on 6 June, 2000
Equivalent citations: 2000 (4) ALT 139
Author: M Liberhan
Bench: M Liberhan, J Chelameswar


ORDER

M.S. Liberhan, C.J.

1. This Writ Appeal by the Appellant – A.P. State Road Transport Corporation is filed against the order of the learned Single Judge dismissing the Writ Petition filed by the Corporation.

2. The appellant filed the Writ Petition seeking a Writ of Mandamus declaring the action of the 1st respondent and his subordinates in not stopping unauthorised vehicles plying from the notified route as arbitrary and illegal and contrary to Sections 86 and 207 of Motor Vehicles Act and for consequential directions. The learned Single Judge declined to issue the mandamus sought for and dismissed the writ petition following the decision of the Apex Court in Oil and Natural Gas Commission v. Collector of Central Excise, 1992 Supp. (2) SCC 432. The learned Single Judge, however, observed that it is desirable that the State Government constitute an appropriate committee for the purpose and the disputes arising between the Corporation and the State Department are better resolved amicably through the said Committee.

3. We have heard the Counsel for both the parties.

4. The learned Government Pleader undertakes that strict measures will be taken in regard to the unauthorised plying of vehicles and that no vehicle without proper permit will be allowed to run. In view of the stand taken by the learned Government Pleader, we are not inclined to go into the matter. The 1st respondent will ensure that the complaints made by the Corporation are verified expeditiously and appropriate steps be taken to see that unauthorised vehicles do not run on the roads in the notified routes.

5. As regards the locus standi of the Corporation to file the Writ Petition, it is made clear that the said issue is left open and the same will be decided in appropriate writ petition as and when occasion arises and in the circumstances of the case. So far as the present case is concerned, we affirm the finding recorded by the learned Single Judge.

6. The Writ Appeal is disposed of accordingly. No orders as to costs.