High Court Kerala High Court

Hameedkunju vs Regional Transport Authority on 12 February, 2009

Kerala High Court
Hameedkunju vs Regional Transport Authority on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4673 of 2009(F)


1. HAMEEDKUNJU, S/O.ALIYARUKUNNU
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY, KOLLAM.
                       ...       Respondent

2. SECRETARY, REGIONAL TRANSPORT AUTHORITY

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/02/2009

 O R D E R
                         ANTONY DOMINIC, J.
                   -------------------------
                      W.P.(C.) No.4673 of 2009
              ---------------------------------
            Dated, this the 12th day of February, 2009

                            J U D G M E N T

Application made by the petitioner for a regular permit for

operating on the route Mundukottakkal – Kottamkulangara Temple

(via) Vallikavu, Karunagappally, Kollaka, Chennankara, Savitha

Junction and Kottukadu was rejected by the RTA as per Ext.P1

proceedings. Against the order of rejection, the petitioner filed

appeal as MVAA No.633/2007. The appeal was disposed of by

Ext.P2 judgment setting aside Ext.P1 and directing the 1st

respondent to grant regular permit as applied for by the petitioner

subject to settlement of timings. The matter went back to the 1st

respondent and the 1st respondent considered the petitioner’s

request on 29/04/2008, and on that day the 1st respondent passed

the following decision:-

“As per the draft Notification scheduled No.04 of
No.12951/B1/2001/Tran. Dated 09/05/2007 “In the private
sector, permits, regular and temporary existed on or prior to
18/04/2007 along will continue as such. Fresh permit will be
given to the State Transport Undertaking only.”

In this case a portion of 2.4 kms from Karunagappally

WP(C) No.4673/2009
-2-

High School Junction to Kollaka Pallimukku objectionably
overlaps Thiruvananthapuram-Palakkadu Notified scheme
(Notification No.25275/B/66/PW dated 26/08/1966) and
Thiruvananthapuram – Kannur Notified scheme (Notification
No.18118/TB3/66/PW dated 11/8/1966) vide draft
Notification No.12951/B1/2001/Tran dated 09/05/2007.
Hence the Regional Transport Authority cannot grant the
permit as ordered by the Hon’ble State Transport Appellate
Tribunal, Ernakulam. Secretary, Regional Transport Authority
to bring the fact before the notice of the Hon’ble State
Transport Appellate Tribunal, Ernakulam. Adjourned.”

A reading of Ext.P3 quoted above would show that the 1st

respondent has taken a view that the permit cannot be granted for

the reasons stated therein.

2. It is to be noticed that it is on the same reasoning that by

Ext.P1, initially the permit was rejected. That was set aside by the

Tribunal and the Tribunal directed grant of permit as per Ext.P2.

Once the Tribunal has rendered a judgment directing grant of

permit, all that the RTA has to do is ministerial act of granting the

permit, and the RTA cannot sit in judgment over the Tribunal’s

Judgment or do anything overreaching the judgment rendered by

the Tribunal. Therefore, the stand taken by the RTA in Ext.P3 is

WP(C) No.4673/2009
-3-

totally unacceptable and is, accordingly, set aside.

3. The RTA is directed to implement Ext.P2 judgment as

directed by the STAT, in its true letter and spirit.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg