High Court Kerala High Court

Vinodkumar vs The Secretary Regional Transport on 23 June, 2010

Kerala High Court
Vinodkumar vs The Secretary Regional Transport on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 995 of 2010()


1. VINODKUMAR,AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY REGIONAL TRANSPORT
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :23/06/2010

 O R D E R
         C.N.RAMACHANDRAN NAIR & P.S.GOPINATHAN, JJ.
                          ---------------------------
                         W.A No. 995 OF 2010
                           --------------------------
                 Dated this the 23rdday of June, 2010

                            J U D G M E N T

Ramachandran Nair, J.

The appeal is filed against the judgment of the learned Single

Judge declining to interfere with the impugned notices proposing a

fine of Rs.10,000/- under the compounding scheme from the

appellant. Even though the matter could be left to the Regional

Transport Authority to decide, considering the fact that it is only a

single violation of permit condition and that too on a Sunday, for the

sake of finality we permit the appellant to compound the offence by

paying a fine of Rs.5,000/-. However, this will be in addition to any

road tax payable for the day of operation of the stage carriage as a

contract carriage. The Regional Transport Authority is directed to

permit compounding on payment of Rs.5,000/- as fine and on

payment of tax for one day for the use of the stage carriage as a

contract carriage.

The writ appeal is allowed as above.

C.N.RAMACHANDRAN NAIR
(JUDGE )

P.S.GOPINATHAN
(JUDGE )
vps