High Court Kerala High Court

George Thomas vs The Regional Transport Authority on 8 February, 2011

Kerala High Court
George Thomas vs The Regional Transport Authority on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2733 of 2011(N)


1. GEORGE THOMAS, ALUNKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

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

 Dated :08/02/2011

 O R D E R
                           P.N. RAVINDRAN, J.
                        -------------------------------
                        W.P.(C) No.2733 OF 2011
                        -------------------------------
            Dated this the 8th day of February, 2011

                              J U D G M E N T

The petitioner is a stage carriage operator operating a

stage carriage on the route Perumbavoor-Kalady Plantation via Kalady

and Majapra on the strength of Ext.P1 regular permit. The said permit

was initially valid till 12.1.2010 and was later renewed from 13.1.2010

to 12.1.2015. After the permit was renewed, the petitioner moved the

respondent for variation of the permit by curtailment of the route. By

Ext.P2 order passed on 16.9.2009, the respondent rejected the said

application on the ground that the curtailment sought is by 32.1

kilometers. Aggrieved thereby, the petitioner filed an appeal before

the State Transport Appellate Tribunal. By Ext.P4 order passed on

6.11.2010, the appeal was rejected in view of section 80(3) of the

Motor Vehicles Act, 1988, which stipulates that the distance covered

by variation shall not exceed 24 kilometers. Exts.P2 and P4 have

attained finality. The petitioner thereafter submitted Ext.P5

application dated 15.1.2011 for curtailment of another section of route

having a length of 18.5 kilometers. It is stated that the said

application is pending before the respondent. In this writ petition, the

petitioner seeks expeditious disposal of Ext.P5 application.

W.P.(C) No.2733 of 2011

2

2. When the writ petition came up for hearing on

27.1.2011, the learned Government Pleader was directed to ascertain

and submit whether Ext.P5 application is in accordance with section

80(3) of the Motor Vehicles Act. Today, when the writ petition came

up for admission-hearing, the learned Government Pleader on

instructions submitted that the respondent has called for a report

from the Regional Transport Officer, Aluva, within whose jurisdiction

the petitioner is operating the stage carriage and that as soon as the

report is received from the said officer, the respondent will take a final

decision on Ext.P5 application.

In the light of the said submission, I dispose of the writ

petition with a direction to the respondent to consider and pass orders

on Ext.P5 application expeditiously and in any event within one month

from the date on which the Regional Transport Officer, Aluva furnishes

the report. The Regional Transport Officer, Aluva shall furnish the

report called for by the Regional Transport Authority, Ernakulam,

within two weeks from the date on which the petitioner produces a

copy of this judgment before him.

P.N. RAVINDRAN,
JUDGE.

nj.