High Court Kerala High Court

Ksrtc Rep.By Its Managing … vs The Regional Transport Authority on 3 October, 2008

Kerala High Court
Ksrtc Rep.By Its Managing … vs The Regional Transport Authority on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20505 of 2006(N)


1. KSRTC REP.BY ITS MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. P.G.SURESH, PAARAKKAL HOUSE,

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :03/10/2008

 O R D E R
                     K.BALAKRISHNAN NAIR, J.

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

                    W.P.(C) NO. 20505 OF 2006-N

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

                               JUDGMENT

The petitioner K.S.R.T.C challenges Ext.P2 decision of the

S.T.A.T. The 2nd respondent herein applied for a permit on the route

Thottipal – Thrissur, via Mulangu, Pallissery, Arattuvazhy Colony.

Oorakam, Cherppu, Poochunnipadam, Thaikkattussery Overbridge,

Ollur and Kuriachira. The said application was rejected by the R.T.A.,

Thrissur by Ext.P1 decision dated 17.5.2005. The R.T.A rejected the

application, relying on three grounds. The first ground was that the

route overlaps Ollur – Thrissur sector for about 8 kms on the notified

route Ernakulam – Thrissur. The second ground was that the sectors

Thrissur – Ollur and Oorakam – Poochunnipadam are well served.

The third ground was that the vehicle offered was already covered by a

permit. The S.T.A.T found that the finding that the route is well

served, was not a ground to reject the application for grant of permit.

It was also found that the two intermediate points of the route are not

overlapped. The fact that the vehicle is covered by another permit, is

WPC 20505/06 2

not a ground, in view of the decision in E.P.Alevikutty v. The

Regional Transport Authority & Ors. [2005(1) KLJ 205], it was

held. Based on the above finding, the S.T.A.T allowed the appeal by

Ext.P2 judgment. Challenging the said judgment of the S.T.A.T., this

writ petition was filed. I notice that only one ground is taken in the

writ petition, that is, the route in question overlaps two intermediate

points covered by Ext.P3 scheme.

2. Heard the learned standing counsel for the K.S.R.T.C. I find

that all the three grounds taken by the S.T.A.T to allow the appeal are

legal and valid. A route well-served is no longer a ground to reject the

application for grant of permit, in view of the decision of the Apex

Court in Mithilesh Garg v. Union of India [AIR 1992 SC 443]. Even

if no vehicle is offered, the applicant is entitled to get the permit, if he

is otherwise eligible, in view of the decision in E.P.Alevikutty’s case

(supra). I notice that as per Ext.P3 scheme, the intermediate points of

the route Ernakulam – Thrissur are Palarivattom, Kalamassery,

Alwaye, Angamaly, Koratty, Chalakkudy, Potta, Aloor Junction,

Vallakunnu, Pulloor, Irinjalakuda, Oorakom and Koorkancherry. Ollur

WPC 20505/06 3

is not an intermediate point. Therefore, touching Ollur and Thrissur,

which is one of the termini, does not offend the scheme. So, the

judgment of the S.T.A.T does not suffer from any infirmity.

Accordingly, the writ petition fails and it is dismissed.

3rd October, 2008. K.BALAKRISHNAN NAIR, JUDGE.

Nm/