High Court Madhya Pradesh High Court

M/S Jaideep Travells vs The State Of Madhya Pradesh on 20 July, 2011

Madhya Pradesh High Court
M/S Jaideep Travells vs The State Of Madhya Pradesh on 20 July, 2011
                         Writ Petition No. 11580/2011
      20.07.2011
             Heard both the sides.

             The Regional Transfer Authority, (hereinafter referred to as

      "RTA") issued a temporary permit to the petitioner, vide orders dated

      15.6.2011 and 14.6.2011. The respondent nos. 3 to 5 preferred a

revision No. 350/2011 against the said orders, which has been allowed

by the STAT by order dated 8.7.2011 on the ground that RTA had

failed to consider the need for such temporary permit.

The order of the RTA says that there are certain festivals for

which temporary permits are being granted. However the RTA has

failed to apply its mind to the amount of current/expected traffic and

to the number of vehicles being operated on the route and has failed

to determine whether the existing number of vehicles is or is not

sufficient to meet the traffic.

In the circumstances, we do not find any error in the order of

the STAT. The writ petition is accordingly dismissed.

      (Sushil Harkauli)                         (U.C. Maheshwari)
          Judge                                       Judge

bks