High Court Kerala High Court

N.R.Babudas vs The Kerala State Road Transport on 1 October, 2010

Kerala High Court
N.R.Babudas vs The Kerala State Road Transport on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 486 of 2010()


1. N.R.BABUDAS, S/O.RAMAN NAIR
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE STATE TRANSPORT APPELLATE TRIBUNAL

3. REGIONAL TRANSPORT AUTHORITY

4. THE SECRETARY,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :01/10/2010

 O R D E R
      THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                R.P. No. 486 of 2010 in W.A. 1270 of 2009 &
                  R.P. No.544 of 2010 in W.A. 1307 of 2009.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 1st day of October , 2010.

                                            ORDER

Bhavadasan, J,

The petitioners in W.P.(C) No.28386 of 2008 and

W.P.(C) No. 29984 of 2008 seek review of the judgment in

W.A. No.1270 of 2009 and other connected cases, which

were disposed of on 1.12.2009.

2. The matter related to grant of permits under

Section 104 of the Motor Vehicles Act. A learned Single

Judge of this court had while disposing of a batch of writ

petitions raising similar contentions observed as follows:

“For these reasons, I am of the view that the

issue requires reconsideration by the Regional

Transport Authority. Accordingly, the writ petition

[W.P.(C) No.28386/08] is allowed in part. Exts.P5

and P9 are set aside. The application for re-issue

of Temporary Permits submitted by the petitioner

herein shall be considered by the Regional

Transport Authority, Ernakulam, in accordance

with law and in the light of the observations

R.P. 486 & 544/2010. 2

contained in this judgment, after notice to the

petitioners as well as the 4th respondent

Corporation. Fresh orders shall be passed within

one month from the date of receipt of a copy of

this judgment.”

Aggrieved by the judgment of the learned Single Judge, the

Kerala State Road Transport Corporation (hereinafter

referred to as KSRTC) came up in appeal before this court in

various Writ Appeals. Their main grievance was that the

routes, through which the petitioners sought temporary

permits were notified routes, they touched two intermediate

points and also that they fell within the Scheme. There was

a total prohibition, which prevented the authorities

concerned from issuing any sort of permit to anyone other

than KSRTC. This court, accepted the contention put

forward by the KSRTC and allowed the writ appeals setting

aside the judgment of the learned Single Judge and

dismissed the writ petitions.

3. In these review petitions, it is pointed out that

while the writ appeals were being considered, it was

R.P. 486 & 544/2010. 3

omitted to refer to the proviso to Section 104 of the Motor

Vehicles Act, which enables the authorities concerned to

grant temporary permits over notified routes till the State

Transport Corporation applies for permit over those routes.

It is pointed out that it is not in dispute that the routes

through which the writ petitioners seek permit are also

notified routes and also that there is no case for the KSRTC

that they had applied for permit for these routes. According

to the review petitioners, even if the route is a notified one,

and also the routes over which they seek permits pass

through two or more intermediate points, till the State

Transport Corporation applies, it is possible for the

authorities to grant temporary permits. The review

petitioners say that it is not disputed that currently the

State Transport Corporation has not applied for permits over

the routes, through which temporary permits are sought. It

is conceded that once the STC applies, the temporary

permits cease to be in force. The above aspect, according to

them, was not taken note of by the Division Bench of this

R.P. 486 & 544/2010. 4

court while pronouncing the judgment in the Writ Appeals,

and that is an error apparent on the face of the record. In

support of their contention that it may be possible to grant

temporary permits, they relied on the judgment in W.A. 188

of 1986 of this court and also the decision reported in

Punjab Roadways v. Punja Sahib Bus & Transport Co.

((2010) 5 SCC 235).

4. Learned counsel appearing for the KSRTC

contended that no error has been committed by this court in

allowing the writ appeals and dismissing the writ petitions.

The routes over which the petitioners seek temporary

permits admittedly touch two intermediate points and it is a

notified route. According to the learned counsel, along the

notified routes only the KSRTC can seek permit for plying the

vehicles. Therefore, it is contended that the review

petitions are without merits and they are liable to be

dismissed.

5. It is true that the proviso to Section 104 of the

Motor Vehicles Act is not referred to in the decision of the

R.P. 486 & 544/2010. 5

Division Bench in the writ appeals. The decision proceeds on

the basis that being a notified route, only the KSRTC is

entitled to seek permit and there is a total prohibition as per

the scheme.

6. Section 104 of the Motor Vehicles Act reads as

follows:

“104. Restriction on grant of permits in

respect of a notified area or notified route:-

Where a scheme has been published under

sub-section (3) of Section 100 in respect of any

notified area or notified route, the State Transport

Authority or the Regional Transport Authority, as

the case may be, shall not grant any permit

except in accordance with the provisions of the

scheme:

Provided that where no application for a

permit has been made by the State transport

undertaking in respect of any notified area or

notified route in pursuance of an approved

scheme, the State Transport Authority or the

Regional Transport Authority, as the case may be,

may grant temporary permit to any person in

respect of such notified area or notified route

R.P. 486 & 544/2010. 6

subject to the condition that such permit shall

cease to be effective on the issue of a permit to

the State transport undertaking in respect of that

area or route.”

Going by the proviso, it would appear that even if the route

is a notified one, it may be possible for the authorities

concerned, if they so feel, to consider whether temporary

permits could be granted as long as no application for

permit along those notified routes had been made by the

State Transport Corporation. The proviso also states that in

cases where such temporary permits are granted, they will

cease to have any effect as soon as permit is granted to the

State Transport Corporation.

7. In the decision in W.A. 188 of 1986 disposed of

by judgment dated 16.12.1986, it was mentioned as follows:

“For the reasons stated above, this

appeal is allowed, the judgment of the learned

Single Judge is set aside, the order of the State

Transport Appellate Tribunal and the Regional

Transport Authority are quashed and the

R.P. 486 & 544/2010. 7

application of the 2nd respondent for grant of a

pucca stage carriage permit is dismissed

reserving liberty in the 2nd respondent to invoke

the proviso to Section 68 FF of the Act and seek

grant of temporary permit. We also direct that

the 2nd respondent will be permitted to operate

the service for a period of two months from this

date on the relevant route in question.”

8. In the decision reported in Punjab

Roadways, case it is observed as follows:

“The above mentioned provision states

where a scheme has been published under

sub-section (3) of Section 100 in respect of any

notified area or notified route, the STA or the RTA

a the case may be, shall not grant any permit

except in accordance with the provisions of the

scheme. An exception has been carved out in the

proviso to Section 104 stating, where no

application for permit has been made by the STU

in respect of any notified area or notified route in

pursuance of an approved scheme, the STA or the

RTA, as the case may be, may grant temporary

permits to any person in respect of any such

notified route subject to the condition that such

R.P. 486 & 544/2010. 8

permit shall cease to be effective on the issue of

permit to the STU in respect of that area or route.

In our view, same is the situation in respect of a

case where an STU in spite of grant of permit does

not operate the service or surrenders the permit

granted or is not utilizing the permit. In such a

situation, it should be deemed that no application

for permit has been made by the STU and it is

open to the RTA to grant temporary permit if

there is a temporary need. By granting regular

permits to the private operators the RTA will be

upsetting the ratio fixed under the scheme which

is legally impermissible.

In Anwar Ahmed this Court had occasion to

examine the scope of the proviso to Section 104

and held as follows:

“7. It would, therefore, be seen that where

the scheme has been published under sub-section

(3) of Section 100 in respect of any notified area

or notified route, the State Transport Authority or

the Regional Transport Authority, as the case may

be, shall not grant any permit except in

accordance with the provisions of the scheme.

Thus, the appellant Corporation has the exclusive

right or monopoly to ply their stage carriages and

R.P. 486 & 544/2010. 9

obtain the required permit as per the scheme.

The proviso gives only a limited breath of life,

namely, until the Corporation puts the vehicles on

the notified routes as per the scheme, temporary

permits may be granted to private operators.

Thereby, it would be clear the temporary

inconvenience to travelling public is sought to be

averted till the permits are taken and vehicles

are put on the route by the appellant. Therefore,

the temporary permits will have only limited

breath of life. “

9. The apex court while rendering the above

decision has taken note of the hardship and inconvenience

that may be caused to the people due to the failure on the

part of the State Transport Corporation concerned to ply

vehicles through all the notified routes, though permit is

taken. There may be instances also where they may not

operate services in the route. Whatever that be, the fact

remains that the apex court has observed that even in the

notified routes, as long as the State Transport Corporation

R.P. 486 & 544/2010. 10

do not apply for permits, it is open to the authorities

concerned to consider if temporary permits can be issued.

10. There is no reason as to why the principle

laid down in the above decisions based on the proviso to

Section 104 of the Motor Vehicles Act should not be

accepted in these cases also.

Accordingly, these review petitions are allowed,

the common judgment in the writ appeals are set aside and

the judgment of the learned Single Judge is restored.

Thottathil B. Radhakrishnan,
Judge

P. Bhavadasan,
Judge

sb.