High Court Kerala High Court

C.P.Pocker vs Reg.Transport Officer on 17 June, 2009

Kerala High Court
C.P.Pocker vs Reg.Transport Officer on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 17858 of 2000(A)



1. C.P.POCKER
                      ...  Petitioner

                        Vs

1. REG.TRANSPORT OFFICER,MALAPPURAM
                       ...       Respondent

                For Petitioner  :SMT.V.P.SEEMANDINI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :17/06/2009

 O R D E R
                     C.K.ABDUL REHIM, J.
                    ------------------------------
                    O.P. No.17858 of 2000
                    ------------------------------
            Dated this the 17th day of June, 2009

                        J U D G M E N T

———————-

1. The petitioner is approaching this Court against the

refusal to permit alteration of the class of his vehicle, Bus

bearing Reg:No:KL10/K-351, as an “Educational Institution Bus”.

Petitioner is the Manager of the school for the use of which the

Bus is purchased. The Bus is purchased in the name of the

petitioner in his capacity as Manager of the School. The

objection in allowing the requested alteration is that the

ownership of the vehicle is not in the name of the institution.

2. With respect to another vehicle owned by the

petitioner, this Court by Judgment in OP.No.16879/01 dated

23.9.2002 had issued directions to the registering authority to

register the vehicle as an “Educational Institution Bus”, with the

Manager of the school as its registered owner. Following the

above judgment I feel that identical relief can be granted in this

case also.

In the result, the writ petition is allowed directing the

2nd respondent to register the Bus bearing Registration

O.P.No.17858/2000 2

No:KL10/K-351 as an “Educational Institution Bus” with the

petitioner as its registered owner. Needless to say that the

authorities are at liberty to make verification regarding usage of

the Bus and if it is found that the Bus is being used for any

purpose other than transporting school children, then they are

free to take action for such misuse.

C.K.ABDUL REHIM, JUDGE.

okb