IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30594 of 2008(P)
1. T.P.MOHAMMEDKUTTY, WESTAR CLASSIC,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).30594/2008
--------------------
Dated this the 21st day of October, 2008
JUDGMENT
Petitioner operates a regular stage carriage on
the route Palakkad – Kadmpuzha. While so, petitioner
sought for variation of the conditions of the permit.
This, though rejected under Ext.P3 by the RTA, was
challenged by the petitioner in appeal before the
Tribunal. Tribunal directed the variation to be
accepted subject to settlement of timings as per Ext.P4
judgment. Grievance of the petitioner is the non-
implementation of the directions of the STAT by the
RTA. Hence the writ petition.
2. RTA is bound by the decision taken by its
appellate authority. It cannot therefore, either defer
implementation of the judgment or find out other
reasons to dilute the binding effect of the directions
issued by its appellate authority. RTA would be well
advised to consider the stringent observations made by
this Court in the judgment in Writ Petition
No.25264/2004 produced as Ext.P6 along with this writ
W.P.(C).30594/2008
2
petition. I find from Ext.P7, that the RTA has also
issued a direction to the Secretary, RTA, to ascertain
whether the curtailment of trip will adversely affect the
travelling facility of the school students. In other words,
RTA seems to be considering the possibility of dealing
with the application for variation of the conditions of the
permit, otherwise than in the manner directed by the
STAT under Ext.P4 judgment. RTA is not entitled to do
so.
3. Having heard learned Government Pleader also,
writ petition is disposed of directing the respondent to
proceed to take further steps pursuant to Ext.P4
judgment of the STAT and issue a varied permit as
directed therein and further proceed to direct the
Secretary, RTA to settle the timings within a time
frame. This shall be done as early as possible, at any
rate, within a period of two months from the date of
receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs