IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 268 of 2009(F)
1. NARAYANAN, THALIKKAL HOUSE,
... Petitioner
Vs
1. THE STATE TRANSPORT APPELLATE
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE SECRETARY,
For Petitioner :SRI.I.DINESH MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/02/2009
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No.268 of 2009
--------------------------------------
Dated this the 17th day of February, 2009
JUDGMENT
Consequent on variation of permit granted in petitioner’s
favour, Exhibit P1 timings were also varied and Exhibit P3 is the
proceedings. In the timings thus resettled, petitioner is more
aggrieved about his departure time form Changaramkulam,
which is now fixed at 9.21 a.m. and reaching Althara at 9.51
a.m. Referring Exhibit P1 proceedings of the 3rd respondent,
petitioner submits that stage carriage bearing registration No.
KL-10 L 2767 is departing Changaramkulam at 9.20 a.m. It is
also stated that while he has to depart from Althara at 9.53 a.m,
stage carriage KL-7 AH 8994 is departing at 9.52 am, giving a
time gap of only one minute in the aforesaid sector. Petitioner,
filed M.V.A.R.P 389 of 2008 before the Tribunal. In the
memorandum of revision he has made following averments.
” The departure time form Changaramkulam is
given as 9.21, that is to proceed to Althara, a place 8
k.m away. The service prior to the petitioner’s service
is one minute ahead, which is at 9.20. To
W.P.(C) No.268/ 2009
2substantiate the same, the true copy of the
proceeding of stage carriage KL-10 L 2767 is produced
herewith and marked as Exhibit P1. The service after
9.20 is at 9.35. So, petitioner could have been given
a time in between 9.20 and 9.35 and not to force the
petitioner to operate just one minute’s interval. Same
is the case as to the return trip. The return trip
departs from Althara at 9.53, which is just one minute
ahead of stage carriage KL-7 AH 8994. To
substantiate the same, the true copy of the time
schedule of KL-7 AH 8994 is produced herewith and
marked as Exhibit P2. The next service is at 10.15.
When there is a gap of 23 minutes, and the gap being
unchallenged, petitioner does not know as to why he
is forced to operate in this manner. Petitioner’s limited
prayer is for a better time gap between the
petitioner’s service as well as that of other services on
the route in question. The proposal to increase the
time gap will not in any way cause any inconvenience
W.P.(C) No.268/ 2009
3
to any of the existing permit holders.”
2. The Tribunal, heard the petitioner and considered the
revision, but however, dismissed the same by Exhibit P5 on the
ground that the petitioner has no case that there is any violation
of the principles of natural justice or non-observance of the
statutory requirements. The Tribunal also held that in a well
served or over saturated sector, it is quite natural that one may
not get enough time gap for his service.
3. However, in the light of the factual averments made, a
reading of Exhibit P5 shows that the Tribunal has not adverted
the factual averments made by the petitioner in the
memorandum of revision petition as extracted above where he is
rely on Exhibits P1 and P2 also. This shows that the Tribunal has
not properly considered the grievance of the petitioner.
4. In order to enable the petitioner to redress his
grievance concerned, I feel that it is appropriate that the 3rd
respondent shall reconsider Exhibit P3 to the extent petitioner is
aggrieved as stated above. Therefore, I set aside Exhibits P3 and
P5 and writ petition is disposed of with the following directions;
W.P.(C) No.268/ 2009
4
(1)Since the petitioner is operating on the strength of
Exhibit P3 proceedings, I direct that status quo as
on date in so far as Exhibit P3, will be maintained
for another three months.
(2)In the meanwhile, Secretary R.T.A. shall reconsider
Exhibit P3 to the extent petitioner is departing from
Changaramkulam at 9.21 a.m. and from Althara at
9.53 a.m, with notice to all concerned and if
necessary pass fresh proceedings revising the
timings of the petitioner.
Petitioner shall produce a copy of this judgment before the
3rd respondent for compliance.
ANTONY DOMINIC, JUDGE
scm