IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4777 of 2009(R)
1. A.L.HIND TOURS & TRAVELS PVT. LTD.,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
For Petitioner :SRI.M.A.FAYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/02/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 4777 of 2009
------------------------------------
Dated this the 24th day of February, 2009
JUDGMENT
Challenge in this writ petition is against Exhibit P6.
2. Exhibit P1 is the registration certificate of the vehicle
bearing registration No. KA-01-C-8206, granted by the
Registering Authority, Bangalore. Exhibit P1 also shows that
fitness certificate has also been issued in respect of the above
vehicle. Exhibit P2 is the Insurance Certificate and Exhibit P3 is
the All India Tourist Permit granted in respect of the vehicle in
question. Subsequently, the petitioner wanted to transfer the
vehicle to Kerala and Exhibit P4 is the no objection certificate
granted. He made Exhibit P5 application for assignment of new
registration mark on removal of the vehicle to Kerala state and
that was rejected by Exhibit P6. In Exhibit P6, reasons stated for
rejecting Exhibit P5, reads as under;
“On inspection it is found that at the rear portion
of the longitudinal member of the chassis frame has
been sheared and provides luggage boot; at the rear
portion of the vehicle 9 seats were provided over
W.P.(C) No. 4777/2009
2locally fabricated members and not supported by the
original chassis frame. On measurement and
verification with Registration Certificate the wheel base
is found that 222″ and the overhang is found as 140″.
It is more than 60% of the actual wheel base.
As per the above inspection report the vehicle KA
01/C 8206 does not comply the chapter VII of M.V.Act,
1988 and rules made there under. Hence, the
application for re-assignment in respect of KA 01/C
8206 hereby rejected with direction to produce the
vehicle after complying the Chapter VII of M.V. Act,
1988.”
3. Learned counsel for the petitioner contends that
Section 52 is totally irrelevant in so far as the facts of the case
are concerned. He also relied on the judgments rendered by this
Court in similarly situated cases, copies of which are Exhibits P8
and P14.
4. I heard learned Government pleader . In my view,
Exhibits P8 and P14 judgments rendered by this Court, relied on
W.P.(C) No. 4777/2009
3
by the counsel for the petitioner fully covers the issue in this writ
petition. In the first judgment, it has been held that unless there
are structural changes, Section 52 is not attracted. Following the
said judgment, a case very much similar to that of the petitioner
was disposed of by Exhibit P14 judgment.
5. In the light of these two judgments of this Court,
Exhibit P6 shall stand quashed and Exhibit P5 application shall be
reconsidered by the first respondent and registration sought
shall be granted.
Petitioner may produce a copy of this judgment before the
1st respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
scm