High Court Kerala High Court

Ramakrishnan.M. vs The Secretary on 9 July, 2009

Kerala High Court
Ramakrishnan.M. vs The Secretary on 9 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16361 of 2009(M)


1. RAMAKRISHNAN.M., MELEPATT HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :09/07/2009

 O R D E R
                       V.GIRI, J.
         ----------------------------------------
               W.P.(C).No.16361 of 2009
         ----------------------------------------
          Dated this the 9th day of July, 2009.


                      JUDGMENT

The petitioner operates a regular stage

carriage bearing registration No.Kl-9/K565, on the

route Pattambi-Kayiliyad and the timings in relation to

the same was settled as per Ext.P2. According to the

petitioner, the Secretary has settled the timings by

Ext.P2 after regular permit was granted by the RTA,

Palakkad. But, there was a variation in respect of

commencement from Kayiliyad to Koppam via

Puthiyaroad at 12.02 PM. This could have proceeded

via Vallapuzha and Malayankavu, which was a route

granted by the Regional Transport Authority. A new

entrant to the field took note of this variation and

complained that the petitioner was not operating his

vehicle on the route granted by the Regional

Transport Authority. A check report was drawn up and

the petitioner’s permit was cancelled under Ext.P3.

W.P.(C).No.16361 of 2009

:: 2 ::

The petitioner preferred an appeal before the State

Transport Appellate Tribunal, wherein he expressed

his willingness to compound the offence. The tribunal

set aside the cancellation of the permit and directed

the Regional Transport Authority, to permit the

petitioner to compound the offence.

2. The Regional Transport Authority, after

remand, again affirmed its earlier decision vide

Ext.P5 on the premise that the vehicle was not used

in accordance with the permit. This was again

challenged by the petitioner before the tribunal. The

tribunal by Ext.P7 set aside Ext.P5 and directed the

Regional Transport Authority, to proceed in terms of

its earlier judgment. The petitioner’s grievance is that

he is not now in a position to operate either in

accordance with the varied permit granted by the

Regional Transport Authority as per Ext.P5 or as per

the timings settled as per Ext.P2, which was, in effect,

set aside. Hence this writ petition.

W.P.(C).No.16361 of 2009

:: 3 ::

3. Learned Government Pleader submits

that the timings will be settled in accordance with the

permit Ext.P1. This shall be done as early as possible.

The writ petition is disposed of directing the

respondent to settle the timings in conformity with

Ext.P1 permit, taking note of Ext.P7 judgment of the

State Transport Appellate Tribunal, within three

weeks from the date of receipt of a copy of this

judgment.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge