High Court Kerala High Court

Haris.H vs Joint Regional Transport Officer on 27 August, 2008

Kerala High Court
Haris.H vs Joint Regional Transport Officer on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14032 of 2008(U)


1. HARIS.H, S/O. HANEEFA,
                      ...  Petitioner

                        Vs



1. JOINT REGIONAL TRANSPORT OFFICER
                       ...       Respondent

2. HEAD CLERK

3. STATE BANK OF INDIA

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.K.K.CHANDRAN PILLAI, SC, HDFC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/08/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============
                     W.P.(C) NO. 14032 OF 2008 U
                    ====================

               Dated this the 27th day of August, 2008

                             J U D G M E N T

The petitioner submits that he is an operator of a contract carriage.

According to him, he submitted Ext.P8 application for renewal of the

permit and the office of the 1st respondent returned the application for

renewal, with Ext.P10 endorsement directing resubmission of the

application with NOC/termination papers of the financier. Learned counsel

for the petitioner submits that the endorsement is factually erroneous and

that Ext.P9 declaration under Section 51(7) was produced along with the

application.

2. On instructions learned Government Pleader submits that the

application received was an invalid one and it was not accompanied either

with an NOC or a declaration and that it was in these circumstances the

application was returned.

3. I have no reason to disbelieve the version of the official

respondents. However, since, even according to the official respondents,

the application was returned for non submission of the NOC or a

declaration, it should be open to the petitioner to submit a fresh

WPC 14032/08
:2 :

application enclosing the required documents.

4. Accordingly, the writ petition is disposed of directing that it

will be open to the petitioner to submit a fresh application for renewal of

his permit accompanied by either NOC or a declaration as required under

Section 51(7) of the Motor Vehicles Act, 1988. If a proper application as

above is received by the 1st respondent, the 1st respondent shall issue

notice to the 3rd respondent also and thereafter pass orders in the matter.

ANTONY DOMINIC, JUDGE
Rp