High Court Kerala High Court

Kerala State Transport … vs The Regional Transport Authority on 22 October, 2010

Kerala High Court
Kerala State Transport … vs The Regional Transport Authority on 22 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16187 of 2008(B)


1. KERALA STATE TRANSPORT CORPORATION
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

2. THE SECRETARY

3. ANNAMMA ABRAHAM, MANAGING PARTNER

4. THE SECRETARY

                For Petitioner  :SHRI.JOHNSON P.JOHN, SC, KSRTC

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/10/2010

 O R D E R
                       S. SIRI JAGAN, J.
                  ------------------------------
                  W.P.(C) No.16187 OF 2008
                  -------------------------------
           Dated this the 22nd day of October, 2010

                        J U D G M E N T

The Kerala State Road Transport Corporation is the

petitioner herein. They are aggrieved by Ext.P1 order of the

State Transport Appellate Tribunal, Ernakulam in

M.V.A.R.P.No.390/2007, whereby the first respondent was

directed to grant prior concurrence for the renewal of the existing

permit of the third respondent without prejudice to the right of

the primary authority to decide the nature of service in the light

of the objection raised by the District Transport Officer,

Kozhikode.

2. A memo has been filed by the third respondent stating

that subsequently both the authorities had given concurrence and

therefore, the issue does not survive. But the learned Standing

Counsel for the KSRTC submits that still the question of law as to

whether the STAT can interfere with the power of the sister

authority to grant concurrence remains to be settled. I am of

W.P.(c)No.16187/08 2

opinion that, that question of law can be decided in a better

case later. Therefore, leaving open the question of law to be

decided in another case, this writ petition is closed.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.16187/08 3