High Court Kerala High Court

K.P. Ashraf vs The Regional Transport Authority on 5 November, 2008

Kerala High Court
K.P. Ashraf vs The Regional Transport Authority on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30671 of 2006(B)


1. K.P. ASHRAF, SANIYA MANZIL,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE STATE TRANSPORT APPELLATE TRIBUNAL,

3. THE MANAGING DIRECTOR, KERALA STATE

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/11/2008

 O R D E R
                        KURIAN JOSEPH, J.
              -----------------------------------------
                    W.P.(C) Nos. 30671, 30832,
                 30899, 34277 & 34291 OF 2006
              ------------------------------------------
          Dated this the 5th day of November, 2008.


                          J U D G M E N T

Petitioners are aggrieved by the orders passed by the State

Transport Appellate Tribunal as well as the Regional Transport

Authority. The matter pertains to the attempts made by them for

additional trips. But it is not in dispute that additional trips with

the required variation fall under the supplementation scheme. It

is also not in dispute that no permit can be granted to private

operators with even a slight overlapping on notified route

under the supplementation scheme. It is seen that in an

identical circumstance, this Court has already dismissed

W.P.(C)No.33928/2006.

The Tribunal having passed a proper order, there is no merit

in these writ petitions. They are accordingly dismissed.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) Nos. 30671, 30832,
30899, 34277 & 34291 OF 2006

J U D G M E N T

05.11.2008