High Court Kerala High Court

K.Aboobacker vs The Secretary on 5 April, 2010

Kerala High Court
K.Aboobacker vs The Secretary on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9932 of 2010(N)


1. K.ABOOBACKER,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. P.AMEER, S/O.KOMU HAJI,

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/04/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                       ...........................................
                     WP(C).NO.9932                   OF 2010
                       ............................................
          DATED THIS THE 5TH DAY OF APRIL, 2010

                                  JUDGMENT

The petitioner is a Stage Carriage operator conducting services

on the route Vettikad-Perinthalmanna on the strength of a regular

permit granted to his Stage Carriage bearing registration No.KL-10/N

7711. He has filed this writ petition challenging Ext.P4 order of the

STAT, allowing a revision petition filed by the second respondent

herein under Section 90 of the Motor Vehicles Act, 1988. The second

respondent had challenged Ext.P3, which is the approved timings

issued for the conduct of his services, before the State Transport

Appellate Tribunal(STAT). Ext.P3 order shows that the same was

rendered after hearing all the affected parties. However, before the

STAT, all affected persons were not made parties. Only some of the

parties, who came to know of the proceedings got themselves

impleaded. As per Ext.P4 order, Ext.P3 timings were set aside and the

matter was remanded for fresh settlement of the timings, after hearing

all interested parties. Accordingly, Ext.P6 timings have been issued.

Wpc 9932/2010 2

The petitioner has submitted Ext.P7 objections to Ext.P6. It is the

contention of the petitioner that since Ext.P6 is only a consequential

order issued pursuant to Ext.P4 judgment of the STAT, it is a futile

exercise challenging the same before the said Tribunal.

2. According to the counsel for the petitioner, the mandate of the

Division Bench which is contained in Ext.P5 judgment to the effect

that all affected persons should be made parties before the STAT has

been flouted in passing Ext.P4. Consequently, the petitioner, who is

an interested person was not heard before Ext.P4 was passed, causing

irreparable injury and injustice to the petitioner. As a consequence, the

petitioner is in a situation where it is not possible for him to challenge

Ext.P6 effectively. Therefore, he prays for setting aside Ext.P4 and P6.

3. The learned Senior Government Pleader, Mr.K.C.Santhosh

Kumar, points out that though the petitioner was not a party to Ext.P4,

when a timing conference was held pursuant to the said order on

25.1.2010, the petitioner also participated and his objections were

specifically considered. In view of the above, it is submitted that the

grievances of the petitioner do not survive. It is long after the issue of

Wpc 9932/2010 3

Ext.P6 that Ext.P7 objections have been filed on 7.3.2010. Therefore,

he prays for dismissal of the writ petition.

4. I notice from Ext.P3 that the same was issued on the basis of a

timing conference conducted on 17.2.2009 in which the second

respondent as well as other 64 operators including the KSRTC had

attended. Therefore, Ext.P3 shows that the timings therein were issued

after hearing all the interested persons. However, Ext.P4 shows that the

revision petition was initially filed with only the RTA and the Secretary

thereof as parties and that respondents 3 to 11 were subsequently

impleaded. Though 64 enroute operators were heard before passing

Ext.P3, only nine operators were parties to Ext.P4. It is the above

practice of passing orders without all the interested persons on the

party array that has been deprecated by the Division Bench in Ext.P5

judgment. In the said judgment dated 18.12.2009 in W.A.2877 of

2009, after considering the contentions of the parties, the Division

Bench has made the following observations.

” We notice that in Ext.P4, there is a finding in

favour of the appellant, that his claim is genuine

and thereafter the remand is made. So, the

Wpc 9932/2010 4

Secretary, R.T.A is bound by that finding. Even

if other operators on the route are heard, the

Secretary, R.T.A is bound to redress the

grievance of the appellant, which has been found

to be genuine by the Tribunal. Therefore, before

making such an observation on merits, the

Tribunal should have given an opportunity of

being heard to the affected operators. It should

have insisted that all those, who are operating on

the route and who participated in the timing

conference, based on which Ext.P2 was issued

should have been impleaded. Otherwise, the

revision petition should have been dismissed.

The illegal practice followed by the Tribunal

cannot be pressed into service as a ground to

defend Ext.P4″.

The Division Bench has gone on to conclude the issue in the following

words:-

“Finally, it is pointed out by the learned counsel

for the appellant that the writ petitioner can

challenge Ext.P5 by filing revision petition

before the Tribunal. But, we notice that as long

as the observation of the Tribunal in Ext.P4

Wpc 9932/2010 5

regarding the merits of the case of the appellant

remains, the said challenge will not be

efficacious”.

5. In view of the above authoritative pronouncement, there could

be no doubt that the remand made in Ext.P4 by the STAT, without all

the affected parties on the party array, was uncalled for. The said order

has become final and a consequential order Ext.P6 has also been

passed pursuant to the same. The petitioner participated in the timing

conference in which Ext.P6 was settled. His objections have also been

considered. In view of the fact that Ext.P7 has already been issued, the

proper remedy for the petitioner is to challenge Ext.P7 before the

STAT. It is for the petitioner to point out the circumstances under

which Ext.P4 was passed without the petitioner on the party array. I do

not find any reason to presume that the contentions of the petitioner

would not be considered by the authority in the proper perspective. I

also notice that the STAT had directed in Ext.P4 to settle the timings

afresh ” after giving an opportunity to all concerned of being heard”.

However, as observed by the Division Bench in the passages quoted

Wpc 9932/2010 6

above, an opportunity of being heard at the time of settlement of

timings cannot cure the defect of not being made a party before the

STAT.

6. For the foregoing reasons, this writ petition is disposed of

directing the petitioner to challenge Ext.P6 before the STAT. In the

event of the petitioner challenging the same before the said authority,

the STAT shall consider the same in accordance with law, and shall

pass appropriate orders thereon, untrammelled by any of the

observations made by it in its order dated 6.4.2009 in MVARP No.90

of 2009 evidenced herein by Ext.P4. No costs.

K.SURENDRA MOHAN, JUDGE

lgk