High Court Kerala High Court

U.Manikandan vs The Regional Transport Authority on 17 November, 2008

Kerala High Court
U.Manikandan vs The Regional Transport Authority on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33454 of 2008(G)


1. U.MANIKANDAN, UPPATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice V.GIRI

 Dated :17/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).33454/2008
                     --------------------
     Dated this the 17th day of November, 2008

                      JUDGMENT

I heard learned counsel for the petitioner

Mr.Dinesh Menon and learned Standing Counsel for

the KSRTC who appears for the additional respondent.

2. Petitioner is a holder of regular permit on the

route Shornur-Thrangali-Ottapalam and the permit is

valid upto 2.10.2012. He preferred an application for

variation of the permit by way of extension from

Kulappully to Kanayam and yet another extension

from Nedungottur gate to Kozhippara. RTA rejected

the application for variation. But on appeal, as per

Ext.P4 judgment, STAT directed variation to be

granted. Petitioner’s grievance is regarding the delay

on the part of the RTA in further proceeding pursuant

to Ext.P4. It is evident from Ext.P6, that the RTA has

deferred the grant of the variation and has required

the Secretary, RTA, to conduct an enquiry regarding

the overlapping details of the notified route, whether

W.P.(C).33454/2008
2

the change in timing will affect the students adversely

and also whether the proposed change in trips will be

beneficial to the travelling public.

3. In other words, RTA seems to be re-considering

the issue, and going by Ext.P6, RTA has not taken a

decision as such to proceed with the grant of the varied

permit. This the RTA is obviously not entitled to do.

Once the Appellate Tribunal has directed to grant the

variation as sought for by the petitioner, RTA has no

jurisdiction but to proceed with the grant of the same. If

the State or the KSRTC is aggrieved by the decision

taken by the STAT, they are entitled to challenge the

same in appropriate proceedings. But it is not open to

the subordinate authority, RTA, to take steps which are

clearly in disobedience of the directions issued by the

STAT.

4. In the result, writ petition is allowed. Ext.P6 is

quashed and the first respondent is directed to take

W.P.(C).33454/2008
3

further steps pursuant to Ext.P4 and issue a varying

permit without further delay, at any rate, within two

months from the date of receipt of a copy of this

judgment. It is made clear that the judgment will not

stand in the way of either the State or the KSRTC

challenging Ext.P4 judgment, if they are otherwise

advised to do so.

V.GIRI,
Judge

mrcs