High Court Kerala High Court

The Secretary vs The Regional Transport Authority on 17 June, 2010

Kerala High Court
The Secretary vs The Regional Transport Authority on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37518 of 2008(N)


1. THE SECRETARY, TRIVANDRUM DISTRICT
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/06/2010

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                   W.P(C).No.37518 of 2008
                -------------------------------------
              Dated this the 17th day of June, 2010

                         J U D G M E N T

The petitioner holds a regular permit to operate stage

carriage service on the route Attukal- Parottukonam Sivan Kovil

junction. He applied to the Regional Transport Authority for

variation of the permit, as per Exhibit P1 application. The

variation requested for was to extend the route up to Maruthoor

Kadavu, so that the vehicle can operate from Maruthoor Kadavu-

to Attukal-Parottukonam Sivan Kovil junction. A deviation was

also requested for.

2. Exhibit P1 application was considered in the meeting of

the Regional Transport Authority held on 18/4/2008. The

decision rendered reads as follows:

“The proposed varying areas are well served
KSRTC and other private services. Also the proposed
curtailment will adversely effect the passengers of that
area.

As per KMV Rule 145(R) RTA can allow the
variation or extension only when

i) New circumstances have arisen since the route
was decided, such as the construction of bridge
or road;

W.P(C).No.37518/2008
2

ii) The transport requirements of the area to be
served were overlooked or have changed.

This is also not established. Hence rejected.”

3. Aggrieved by the decision of the Regional Transport

Authority, the petitioner filed an appeal as M.V.A.A. No.365 of

2008 before the State Transport Appellate Tribunal, Ernakulam.

The Appellate Tribunal dismissed the appeal by the judgment

dated 30/08/2008, which is under challenge in this Writ Petition.

4. Before the Appellate Tribunal, the petitioner did not

press the request for deviation of the route. However, the request

for variation and extension was pressed. The Appellate Tribunal

held that taking into account the convenience of the travelling

public, the rejection of the request for variation was justified. It

was also found by the authorities below that the proposed

varying areas are well served by KSRTC and other private

services.

5. Rule 145(6) of the Kerala Motor Vehicles Rules,1989

provides that;

The Transport Authorities shall, in deciding whether to
vary or extend a route, have regard to the following matters,

W.P(C).No.37518/2008
3

namely:-

(i)new circumstances have arisen since the route was decided,
such as the construction of a bridge, or road:

(ii)the transport requirements of the area to be served were
overlooked or have changed.

6. It is submitted by the learned counsel for the

petitioner that clauses (i) and (ii) of Sub-rule (6) are illustrative

and that for variation or extension, other circumstances also

could be taken note of. The counsel relied on the judgment in

W.A. No.152 of 1992 in support of the contention.

7. It is not established by the petitioner that clauses (i)

and (ii) of Sub-rule (6) of Rule 145 of the Kerala Motor Vehicles

Rules are made out in the case on hand. No other circumstance

justifying the variation or extension of the route is also

established in the case. On the other hand, the clear finding by

the Regional Transport Authority is that the proposed varying

areas are well served by K.S.R.T.C and other private services.

The Appellate Tribunal rightly held that taking into account the

convenience of the travelling public, it is not necessary or

expedient to vary or extend the route as sought for by the

petitioner.

W.P(C).No.37518/2008
4

8. The findings rendered by the authorities below are

findings of fact. No circumstance is made out to interfere with the

concurrent findings of fact, which normally would not be

interfered with in a proceeding under Article 226 of the

Constitution of India. I am of the view that the order passed by

the Regional Transport Authority and the judgment rendered by

the Appellate Tribunal are legal and proper.

For the aforesaid reasons, the Writ Petition is dismissed.

K.T. SANKARAN, JUDGE

scm