High Court Kerala High Court

K.T.Moosakutty Haji vs Regional Transport Authority on 28 November, 2007

Kerala High Court
K.T.Moosakutty Haji vs Regional Transport Authority on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33478 of 2007(I)


1. K.T.MOOSAKUTTY HAJI,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

3. MOHAMMED, S/O POCKER,

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  :SRI.BABU S. NAIR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2007

 O R D E R
                     ANTONY DOMINIC, J.

                 ==================

                 W.P.(C) NO.33478 OF 2007

                 ==================


         Dated this the 28th day of November, 2007

                         J U D G M E N T

The controversy in this writ petition is regarding the

implementation of Ext.R3(a) and the consequent order Ext.P3.

By Ext.R3(a), appeal filed by the 3rd respondent was allowed and

the RTA was directed to grant permit as claimed subject to

settlement of timings. In pursuance to Ext.R3(a), the 1st

respondent considered the matter and issued Ext.P3 dated

7/8/07, by which the 3rd respondent was granted permit again

subject to the settlement of timings. The writ petitioner

complains that without settling the timings as directed by the

STAT or RTA, permit is going to be issued to the 3rd respondent

and hence this writ petition.

2. The grievance of the petitioner is certainly well

founded. In both Exts. R3(a) and Ext.P3, it was made clear that

the grant of permit is subject to settlement of timings. If that be

so, permit cannot be issued except after settling the timings.

Therefore the writ petitioner is entitled to succeed.

WPC No.33478/07
: 2 :

3. The counsel for the 3rd respondent refers to the

judgment of this court in WP(C) No.18281/07, which was passed

in a writ petition filed by him. True, in that judgment rendered

on 3rd October, 2007, this court directed implementation of the

STAT order. But then, long before the judgment was rendered,

the RTA had already passed Ext.P3 proceedings on 7/8/07.

Therefore, had it been known to this court that the RTA had

already issued the proceedings, the judgment would not have

been rendered in that matter and it is the 3rd respondent who is

responsible for inviting such a judgment.

4. Writ petitioner is entitled to succeed. It is directed

that the 2nd respondent shall not issue permit to the 3rd

respondent unless and until timing is settled as directed in Exts.

R3(a) and Ext.P3. It is directed that the 1st respondent shall take

action for settlement of timings as ordered in Ext.R3(a) and

Ext.P3, as expeditiously as possible, at any rate within two

months from the date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp