High Court Kerala High Court

K.M.Mathew vs The Regional Transport Authority on 13 January, 2011

Kerala High Court
K.M.Mathew vs The Regional Transport Authority on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29083 of 2010(I)


1. K.M.MATHEW, AGED 61, S/O.MICHAEL
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY

                For Petitioner  :SRI.P.GOPALAKRISHNA MENON

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :13/01/2011

 O R D E R
                        P.N.RAVINDRAN, J.
              -----------------------------------------
                    W.P(C).No.29083 of 2010
              -----------------------------------------
           Dated this the 13th day of January, 2011

                            JUDGMENT

The petitioner is a stage carriage operator operating a stage

carriage on the route Pala-Muttam-Valakam via. Chellavayal,

Kanjirathumkavala, Melukavu. He had applied for variation of the

permit by curtailing the sector between Muttam and Valakam

covering a distance of 12 Kms, thereby limiting the operation of

the service on the sector Pala-Muttam. By Ext.P4 order passed on

22.1.2009 the Regional Transport Authority, Kottayam rejected

that application. Aggrieved thereby he filed M.V.A.A.No.227 of

2009 before the State Transport Appellate Tribunal, Ernakulam.

By Ext.P5 judgment delivered on 29-10-2009 the State Transport

Appellate Tribunal allowed the appeal, set aside Ext.P4 and

remanded the petitioner’s application to the Regional Transport

Authority, Kottayam for fresh consideration in the light of the

observations made therein. The Regional Transport Authority,

Kottayam thereafter met on 20.5.2010 to reconsider the

petitioner’s application. However, by Ext.P6 order, the application

W.P(C).No.29083 of 2010
-:2:-

was adjourned to await a report from the Field Officer as to

whether the curtailment of the route will adversely affect the

travelling public. The grievance voiced by the petitioner in this

writ petition is that instead of expeditiously passing orders on his

application for variation of the permit, the Regional Transport

Authority has adjourned the application and called for a report,

which according to the petitioner was quite unnecessary in view of

the observations in Ext.P5 judgment. In this writ petition the

petitioner challenges Ext.P6 order and seeks a direction to the

first respondent to pass revised orders on his application for

variation of the permit within a time limit to be fixed by this Court

without waiting for the report from the Field Officer.

2. When the writ petition came up for hearing today, the

learned counsel for the petitioner submitted that the Regional

Transport Authority that met on 23.12.2010 reconsidered the

petitioner’s application, but till date orders have not been passed

thereon. In such circumstances as the Regional Transport

Authority had met again on 23.12.2010 for the purpose of

reconsidering the petitioner’s application, I am of the opinion that

the ends of justice will be met if the Regional Transport Authority

is directed to take a decision on the petitioner’s application for

W.P(C).No.29083 of 2010
-:3:-

variation of the permit pursuant to Ext.P5 order of remand passed

by the State Transport Appellate Tribunal expeditiously.

I accordingly dispose of the writ petition with a direction to

the Regional Transport Authority, Kottayam to pass orders

pursuant to the meeting held by it on 23.12.2010 expeditiously

and in any event within one month from the date on which the

petitioner produces a copy of this judgment before the second

respondent. The Regional Transport Authority shall after orders

are passed on the petitioner’s application communicate a copy

thereof to him expeditiously. If the petitioner is aggrieved by the

order passed by the Regional Transport Authority, it will be open

to him to challenge the same in other appropriate proceedings.

His contentions on the merits are kept open.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.29083 of 2010

—————————-

JUDGMENT

13th January, 2011