High Court Kerala High Court

M.J.Abraham vs The Regional Transport Authority on 25 March, 2010

Kerala High Court
M.J.Abraham vs The Regional Transport Authority on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9910 of 2010(K)


1. M.J.ABRAHAM, S/O.JACOB,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

3. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/03/2010

 O R D E R
                        K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                       W.P(C) NO: 9910 OF 2010
               -----------------------------------------------------------
                  Dated this the 25th March, 2010.

                                   JUDGMENT

The petitioner has filed this writ petition challenging the

action of respondents 1 and 2 in not considering his application for

renewal of the permit of his stage carriage for the reason that a No

Objection Certificate has not been issued by the third respondent-

financier.

2. According to the petitioner, he purchased the stage

carriage bearing registration No: KL-12B.8523 with financial

assistance from the third respondent. The name of the third

respondent is endorsed in his R.C book, as can be seen from Ext.P1.

The permit of the vehicle expired on 16.1.2010 and therefore, the

petitioner submitted Ext.P4 application for renewal of the same

before the second respondent. He complains that his application

has not been considered for the reason that he has not produced

an NOC from the third respondent who is the financier.

3. The petitioner submits that he has paid off the entire

amount that was availed by him as loan from the third respondent.

Therefore, he issued a notice requesting for the issue of an NOC by

the third respondent. However, the third respondent has replied by

WPC 9910/2010 2

Ext.P5 stating that the finance was arranged by Messrs. Shriram

Transport Finance Co. Ltd and therefore they have to be addressed

for the issue of an NOC. According to the petitioner, he has no

dealings with the said company. He had taken loan from the third

respondent company and therefore, the NOC has to be issued by

the third respondent.

4. It has been held by this Court that the authorities cannot

refuse to renew a permit for the sole reason that an NOC has not

been issued by the financier. In circumstances where the financier

refuses to issue an NOC, the authorities have to follow the

procedure that is laid down by Section 51(9) of the Motor Vehicles

Act, 1988 (the ‘Act’ for short). A similar situation had arisen in the

case of Bindhu v. RTA, Kottayam {2009(3) KLT 525}. After having

considered the scope of Section 51 of the Act and the status of a

person who has supplied the refinance in respect of the vehicle this

Court has observed as follows:-

“12. May be by reason of any event subsequent

to the actual registration of the vehicle, there has been

a change in the contractual relationship between the

original registered owner and the financier. May be

the financier has availed of a re-financing facility from

another person. May be, as is alleged to have

WPC 9910/2010 3

happened in the instant case, the additional third

respondent has stepped into the shoes of the second

respondent on payment of the amounts due from the

petitioner to the financier. But these are aspects

which could be resolved only under the auspices of a

contract between the parties and in terms of the said

contract.”

xxxx xxxx xxxx

13. In the above circumstances, I am unable to

accept the submission of the additional third

respondent that it is entitled to be treated as having

stepped into the shoes of the second respondent and

therefore, entitled to assert the status of the second

respondent as a financier in relation to the vehicle in

question. May be the second respondent has no

objection to the third respondent asserting to such a

status. May be the second respondent would even

concede the right of subrogation in favour of the third

respondent. May be the petitioner herself had earlier

entered into a tri-partite agreement with respondents

2and 3. But this will not enable the third respondent

to claim the status of a financier in the context of S.51

of the Act. Right thereunder cannot be claimed by

anyone other than the person with whom, existence of

an agreement is endorsed in terms of S.51(1) of the

Act. Consequently, the status of the financier,

discernible in favour of the second respondent, cannot

WPC 9910/2010 4

be attributed to the additional third respondent. Of

course, it would be open to the third respondent,

nevertheless to move the competent Civil Court for

appropriate declaratory relief with the registering

authority on the party array.”

5. I am in respectful agreement with the above view. The

registering the authority has therefore to proceed in accordance

with the provisions of Section 51 of the Act. Therefore, the refusal

of the authorities to renew the permit of the petitioner is without

any justification.

6. In the result this writ petition is disposed of directing the

second respondent to proceed with the application for renewal of

permit submitted by the petitioner by following the procedure

stipulated by Section 51(9) of the Act after notice to the third

respondent also. Orders in this regard shall be passed as

expeditiously as possible, at any rate within a period of one month

from the date of receipt of a copy of this judgment.





                                            K. SURENDRA MOHAN
                                                    Judge
jj

WPC 9910/2010    5

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: