High Court Kerala High Court

K.S.R.T.C. Rep.By Its Managing … vs The Regional Transport Authority on 29 March, 2007

Kerala High Court
K.S.R.T.C. Rep.By Its Managing … vs The Regional Transport Authority on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18486 of 2005(A)


1. K.S.R.T.C. REP.BY ITS MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. MR.U.D.SHANI,

                For Petitioner  :SRI.T.RAVIKUMAR, SC, KSRTC

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :29/03/2007

 O R D E R
                  C.N.RAMACHANDRAN NAIR, J.

                  -----------------------------------

                     WP(C) No. 18486 of 2005

                        -------------------------

           Dated, this the 29th day of March, 2007


                            J U D G M E N T

Heard the counsel for the KSRTC and Adv.

Shri.O.D.Sivadas appearing for the 2nd respondent, whose

name was not shown in the list and the learned Govt. Pleader

appearing for 1st respondent.

2. KSRTC is challenging Ext.P6 order on the ground of

scheme violation. However on going through Ext.P6 I find

the issue decided by the STAT is only with regard to 2nd

respondent’s entitlement for replacement of vehicle, before

commencement of operation, in respect of the vehicle for

which permit was granted. Counsel for the 2nd respondent

rightly pointed out that when vehicle is produced pursuant to

grant of permit, Rule 159(2) is satisfied and it is open to the

operator to substitute the vehicle and commence the

operation with another one after the grant but before the

issue of permit. Since the issue raised by KSRTC has not

considered by the STAT, it does not arise from that order and

therefore, challenge against Ext.P6 order is not maintainable.

So far as KSRTC’s contention is concerned, the RTA has not

W.P.(C)No. 18486/2005

-Page numbers-

considered their objection while granting permit. I feel the

question therefore should be raised through a revision before

the STAT.

This WP(C) is accordingly dismissed.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg