High Court Kerala High Court

Ksrtc vs T.R.Padmakumar on 16 November, 2009

Kerala High Court
Ksrtc vs T.R.Padmakumar on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2563 of 2009()



1. KSRTC
                      ...  Petitioner

                        Vs

1. T.R.PADMAKUMAR
                       ...       Respondent

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

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :16/11/2009

 O R D E R
              S.R.Bannurmath, C.J. & A.K. Basheer, J.
                  ------------------------------------------
                        W.A. No.2563 of 2009
                  ------------------------------------------
             Dated this the 16th day of November, 2009

                             JUDGMENT

A.K. Basheer, J.

The Kerala State Road Transport Corporation is the

appellant. The Corporation impugns the judgment of the learned

Single Judge by which it has been directed to extend concession in

bus fares to the students studying in the Pragathi Hindi Vidyalala at

Oachira in Kollam District, with immediate effect.

2. The learned Standing Counsel for the Corporation

submits that the learned Single Judge has committed serious

illegality in directing the Corporation to give concession to the

students belonging to respondent No.1 institution overlooking

Ext.R1(h) notification issued by the Government. It is the

contention of the Corporation that respondent No.1 institution has

not been recognised by the Hindi Prachar Sabha.

3. However, learned Standing cdounsel for the Hindi

Prachar Sabha submits that respondent No.1 institution which is

W.A.No.2563 of 2009

– 2 –

being run by a Hindi Pracharak is recognised by the Hindi Prachar

Sabha as could be seen from Ext.P1 certificate. A perusal of Ext.P1

certificate will show that the Hindi Prachar Sabha has accorded

recognition to respondent No.1 institution. It is seen stated in Ext.P1

certificate that respondent No.1 institution is conducting classes for

various examinations such as Hindi Pravesh, Hindi Bhooshan and

Sahityacharya which are considered as full time courses.

4. In this context, it may be pertinent to note that the

appellant Corporation has been giving bus-fare concession to the

students of all the 12 branches of Hindi Prachar Sabha as could be seen

from Ext.R1(c). However, the contention of the Corporation is that the

institution run by respondent No.1 Pracharak is distinct and different

from an institution that is being directly run by the Hindi Prachar

Sabha.

5. We are unable to understand the rationale behind the

above contention, especially since the Hindi Prachar Sabha has

recognised respondent No.1 institution. The examination for the

students of respondent No.1 institution is admittedly being conducted

by the Hindi Prachar Sabha and certificates to successful candidates

W.A.No.2563 of 2009

– 3 –

are also being issued by the Hindi Prachar Sabha.

6. In that view of the matter, the learned Single Judge was

justified in issuing direction to the Corporation to extend the benefit

of travel concession in its buses to the students of respondent No.1

institution as well.

7. Since learned Standing Counsel for the Corporation

submits that certain clarifications may have to be obtained from the

Government as regards the status of the students of institutions’ like

respondent No.1 run by Hindi Pracharaks, particularly in view of

Ext.R1(h), we make it clear that it will be open to the Corporation to

approach the Government and seek appropriate clarification, if found

necessary. Therefore, this order shall remain in force only during the

academic year 2009-2010.

With the above modification/clarification in the impugned

judgment, the writ appeal is closed.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns