High Court Kerala High Court

S.Sreekumar vs The Regional Transport Authority on 15 July, 2008

Kerala High Court
S.Sreekumar vs The Regional Transport Authority on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34713 of 2007(G)


1. S.SREEKUMAR, S/O N.SREEDHARAN,
                      ...  Petitioner
2. PRIVATE BUS OPERATORS FEDERATION,

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, RTA, KOLLAM.

3. KSRTC, REP. BY ITS DTO, KOLLAM.

4. V.SREEKUMAR, S/O VISWANATHA PILLAI,

5. STATE TRANSPORT APPELLATE TRIBUNAL,

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/07/2008

 O R D E R
                          ANTONY DOMINIC, J.

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

                         W.P.(C) 34713 of 2007

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

                          Dated: JULY 15, 2008

                                  JUDGMENT

The challenge in this writ petition is against Ext.P2. By

Ext.P2 order of the RTA, the application made by the 4th

respondent for grant of regular permit was rejected on the

ground that a portion of the route in question overlaps the

Thiruvananthapuram – Alappuzha notified scheme and that the

same is in violation of the scheme notification dated 9.5.2007.

Against this order the 4th respondent filed M.V.A.A.No.605/2007

before the STAT and the Tribunal by Ext.P4 judgment allowed

the appeal and directed that the permit applied for be granted

subject to settlement of timings.

2. The 1st petitioner is a rival operator and the 2nd

petitioner is the Federation of Private Bus Operators’

Association.

3. A Full Bench of this Court in Binu Chacko v. RTA,

Pathanamthitta – 2006 (2) KLT 172 has held that the rival

operator cannot object to the grant of permit on the ground that

it affects his rights. In this case, the petitioners’ case is that the

WP(C) 34713/2007
2

grant is in violation of the notification dated 9.5.2007 issued

under sec.99 of the Motor Vehicles Act. In the judgment

referred to above, the Full Bench was also considering such a

case and despite that, it was held that the writ petitioner, being a

rival operator, had no locus standi to challenge the grant.

Therefore, following the Full Bench decision, this writ petition

also deserves to be dismissed.

4. Learned counsel for the 4th respondent has made

reference to the judgment of the Apex Court in Mithilesh Rani

and Others v. RTA, Dehradun and others – AIR 1994 SC 2229

wherein an objection raised by private bus operators on the

ground that the grant was in violation of the scheme notification

was declined to be entertained by the Apex Court as the said

objection was not forthcoming from the State Transport

Undertaking.

Be that as it may, since the position is concluded against

the petitioners in view of the Full Bench judgment referred to

above. this writ petition is dismissed as not maintainable.

ANTONY DOMINIC
JUDGE

mt/-