High Court Kerala High Court

Anilkumar.S vs The Secretary on 20 January, 2010

Kerala High Court
Anilkumar.S vs The Secretary on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35729 of 2009(I)


1. ANILKUMAR.S, ANUPAM,
                      ...  Petitioner

                        Vs



1. THE SECRETARY
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/01/2010

 O R D E R
                                                                  C.R.

                           P.N.RAVINDRAN, J.
                       ---------------------------------------
                       W.P.(C)No.35729 of 2009
                       ----------------------------------------
                        Dated 20th January, 2010

                                 JUDGMENT

The petitioner applied for the grant of a fresh regular

permit to operate a stage carriage on the route Olappara-

Nedumparambu. In the application for regular permit the petitioner

had offered to make available a vehicle before the permit is issued.

The Regional Transport Authority, Kollam considered the application at

its meeting held on 27.7.2009 and resolved to grant a regular permit

to the petitioner subject to settlement of timings. Ext.P1 is a copy of

the proceedings issued by the Regional Transport Authority, Kollam in

that regard.

2. After Ext.P1 was issued, the petitioner obtained a stage

carriage bearing registration No.KL 16D-4302 on lease from

Smt.T.Suja, the registered owner of the said vehicle. Ext.P2 is a copy

of the lease deed dated 9.12.2009 entered into between the petitioner

and the registered owner of the said vehicle. Ext.P3 is a true copy of

the certificate of registration in respect of the vehicle leased out to the

petitioner by Smt.Suja. The petitioner produced the originals of

Exts.P2 and P3 along with other records before the Secretary, Regional

WP(C).No.35729/2009 2

Transport Authority, Kollam. It is stated that the Secretary, Regional

Transport Authority, Kollam declined to issue a permit on the short

ground that the petitioner is not the registered owner of the vehicle

described in Ext.P3 certificate of registration. This writ petition is filed

contending that a stage carriage operator need not necessarily own

the stage carriage which is offered for service and it is enough if he is

in lawful possession of the vehicle under a lease agreement. Reliance

is placed on the decision of a Division Bench of this Court in

M.Raveendran v. R.T.O. & Another (1995 (1) KLJ 96). In this writ

petition, the petitioner seeks a direction to the Secretary, Regional

Transport Authority, Kollam to issue a fresh regular permit in respect

of the vehicle described in Ext.P3 certificate of registration to operate

the stage carriage on the route Olappara-Nedumparambu, within a

time limit to be fixed by this Court.

3. Sri.I.Dinesh Menon, the learned counsel appearing for

the petitioner, relying on the decision of the Division Bench of this

Court in M.Raveendran’s case (supra) and the decision of a learned

Single Judge of this Court in Dakshayani v. State Transport

Appellate Tribunal (1990 (2) KLT 885) contended that the petitioner

who is in lawful possession of the stage carriage described in Ext.P3

certificate of registration under Ext.P2 lease deed is an owner as

defined in Section 2(30) of the Motor Vehicles Act, 1988 and therefore

WP(C).No.35729/2009 3

the respondent ought to have issued a permit in respect of the said

vehicle to him, giving effect to Ext.P1 proceedings of the Regional

Transport Authority, Kollam. Per contra, Sri.K.S.Mohammed Hashim,

the learned Senior Government Pleader appearing for the respondent

submitted that a learned Single Judge of this Court has in Bhaskaran

v. R.T.A., Alleppey (2003 (1) KLT 106) held that a permit can be

issued only to a registered owner. He submitted that in view of the

conflict of opinion in the matter, this writ petition may be referred to a

Division Bench for consideration. He also submitted that though on an

earlier occasion O.P.No.11495 of 2003 was referred to a Division

Bench, in view of the contrary view taken by the learned Single Judge

in Bhaskaran’s case (supra), the Division Bench did not pronounce

on the issue and that the said writ petition was disposed of without

resolving the conflict of opinion.

4. I have considered the submissions made at the Bar by

the learned counsel appearing on either side. The term “owner” was

defined in section 2(19) of the Motor Vehicles Act, 1939 as follows:

“”owner” means, where the person in
possession of a motor vehicle is a minor, the
guardian of such minor, and in relation to a
motor vehicle which is the subject of a hire
purchase agreement, the person in possession
of the vehicle under that agreement;”

The term “owner” is defined in section 2(30) of the Motor Vehicles Act,

1988 as follows:

WP(C).No.35729/2009 4

“”Owner” means a person in whose name a motor
vehicle stands registered, and where such person is
a minor, the guardian of such minor, and in relation
to a motor vehicle which is the subject of a hire
purchase, agreement or an agreement of lease or
an agreement of hypothecation, the person in
possession of the vehicle under that agreement;”

5. In Viswanathan v. Shanmugan (AIR 1969 SC 493),

the Apex Court, interpreting sections 2(19) and 42 of the Motor

Vehicles Act, 1939 held that section 42 does not require that the

owner himself should obtain the permit and that it only stipulates that

the owner of a transport vehicle shall not use or permit the use of the

vehicle except in accordance with the conditions of a permit. The Apex

Court held that the definition of the term “permit” in section 2(20) of

the Motor Vehicles Act, 1939 itself shows that all permits need not be

in the name of the owner. The Apex Court approved the view taken by

the Allahabad High Court in Khalil-ul-Rahman Khan v. State

Transport Appellate Tribunal (AIR 1963 All. 383) that it is not the

requirement of the Motor Vehicles Act that in each case the person in

whose favour the permit has been issued should necessarily be the

owner of the vehicle covered by it.

6. The interpretation to be placed on section 2(30) of the

Motor Vehicles Act, 1988, arose for consideration before a learned

Single Judge of this Court in Dakshayani v. State Transport

Appellate Tribunal (1990 (2) KLT 885). In that case, the Regional

WP(C).No.35729/2009 5

Transport Authority, Alleppey dismissed the application for a

temporary permit on the ground that the applicant was not the

registered owner of the vehicle. He filed an appeal before the State

Transport Appellate Tribunal. By judgment delivered on 27.9.2009 the

Appellate Tribunal allowed the appeal, set aside the order passed by

the Regional Transport Authority and directed the authority to enquire

whether the temporary need mentioned is true and in existence and if

so to issue a temporary permit for a period of 20 days. The said order

was challenged in this Court by another stage carriage operator on the

ground that the applicant is not the registered owner of the vehicle

and therefore he cannot apply for a permit. Relying on the decision of

the Apex Court in Viswanathan v. Shanmugan (AIR 1969 SC 493)

the learned Single Judge in Dakshayani’s case (supra)held that even

after the amendment of the definition of the term “owner” in the

Motor Vehicles Act, 1988, the legal position continues to be that any

person in lawful possession of a motor vehicle is entitled to apply for a

permit. It was held that the definition of the term “owner” in the

Motor Vehicles Act, 1988, only enlarges the meaning of the term

“owner” as defined in section 2(19) of the Motor Vehicles Act, 1939.

7. The correctness of the decision of the learned Single

Judge in Dakshayani’s case (supra) was canvassed in W.A.No.733 of

1990. The Division Bench of this Court upheld the decision of the

WP(C).No.35729/2009 6

learned Single Judge in Dakshayani’s case (supra) and held that even

after the enactment and coming into force of the Motor Vehicles Act,

1988, there is no change in the definition of the term `owner’ and that

it is not necessary that the applicant for a permit should be the

registered owner of the vehicle. The Division Bench while deciding

W.A.No.733 of 1990 also placed reliance on the decision of the Apex

Court in Viswanathan’s case (supra).

8. When the same issue again arose in O.P.No.16158 of

1994, a learned Single Judge of this Court held that only an owner can

apply for a permit. O.P.No.16158 of 1994 was accordingly dismissed.

The correctness of the said decision was canvassed in W.A.No.1643 of

1994. In Raveendran’s case (supra), the Division Bench which

decided W.A.No.1643 of 1994 set aside the decision of the learned

Single Judge and approved the dictum laid down by the learned Single

Judge in Dakshayani’s case (supra) and by the Division Bench in

W.A.No.733 of 1990. The Division Bench in Raveendran’s case

(supra) held that the term “owner” as defined in Section 2(30) of the

Motor Vehicles Act, 1988 includes a person in whose name the motor

vehicle stands registered as well as the person in lawful possession of

the vehicle under an agreement which includes a lease deed also. The

Division Bench held that the definition in the new Act has in effect

enlarged the ambit of the definition in the Motor Vehicles Act, 1939

WP(C).No.35729/2009 7

and that nothing contained in Section 66(1) of the Act stands in the

way of a person other than the registered owner from applying for a

permit. Later another learned Single Judge of this Court in

Bhaskaran’s case (supra) held that only a registered owner can

apply for a permit. The attention of the learned Single Judge was not

drawn to the binding decisions of the Division Bench of this Court in

Raveendran’s case (supra) and in W.A.No.733 of 1990.

9. It is now well settled by a series of decisions of this

Court including the decision of the Division Bench in W.A.No.733 of

1990 and in Raveendran’s case (supra) that even after the Motor

Vehicles Act, 1988 was enacted and brought into force, a person other

than the registered owner of a vehicle can apply for a regular permit or

a temporary permit. In the light of the authoritative pronouncements

of the Division Bench of this Court in the aforesaid decisions it has to

be necessarily held that the petitioner, who is in lawful possession of

the motor vehicle described in Ext.P3 certificate of registration under

Ext.P2 lease deed is entitled to apply for and obtain a regular permit or

a temporary permit to operate a stage carriage under the provisions of

the Motor Vehicles Act, 1988. In such circumstances, the stand taken

by the Secretary, Regional Transport Authority, Kollam that a regular

permit cannot be issued to the petitioner in respect of the stage

carriage described in Ext.P3 certificate of registration for the reason

WP(C).No.35729/2009 8

that he is not the registered owner thereof cannot be sustained.

I accordingly overrule the said objection and dispose of the

writ petition with a direction to the respondent to issue a regular

permit to the petitioner pursuant to Ext.P1 proceedings of the Regional

Transport Authority, Kollam in respect of the vehicle described in

Ext.P3 certificate of registration. Necessary steps in that regard shall

be taken and a regular permit issued within one month from the date

on which the petitioner produces a certified copy of this judgment

before the respondent, after settlement of timings.

P.N.RAVINDRAN
Judge

TKS