High Court Kerala High Court

M.N.Yasodhara Devi vs The Secretary on 19 November, 2007

Kerala High Court
M.N.Yasodhara Devi vs The Secretary on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2722 of 2007()


1. M.N.YASODHARA DEVI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/11/2007

 O R D E R
                    H.L. DATTU, CJ. & K. M. JOSEPH, J.
                     --------------------------------------------------
                            W.A. NO. 2722 OF 2007
                    ---------------------------------------------------
                    Dated this the 19th November, 2007

                                     JUDGMENT

H.L. DATTU, CJ.

This Appeal arises out of the Order passed by the learned Single

Judge in W.P.(C). No.28946/07 dated 3.10.2007.

2. Smt. M.N. Yasodhara Devi, was the petitioner before the learned

Single Judge in the Writ Petition.

3. The appellant/petitioner had applied for grant of a Stage Carriage

Regular Permit on the route Ernakulam – Pala as L.S.O.S. The request so

made, was rejected by the Regional Transport Authority, Kottayam (RTA).

Petitioner being aggrieved by the said order of the Regional Transport

Authority, had filed an Appeal before the State Transport Appellate Tribunal

(STAT) in M.V.A.A. No.1031/03. The STAT by Order dated 23.7.2004, had

allowed the Appeal and set aside the order passed by the RTA, Kottayam

and further had directed the RTA to grant regular permit in favour of the

petitioner on the aforesaid route for the vehicle bearing registration No.KL-

5/B-9570.

4. The RTA, after receipt of the orders passed by the STAT, was

pleased to pass yet another order in No.G1/36339/04/K. dated 28.9.2004.

The order passed by the RTA is as under:

“Heard. Perused the Judgment of Hon’ble STAT in

MVAA No.1031/03. Regular permit granted subject to

timings and subject to counter signature.”

WA 2722/07 2

5. Since the order passed by the RTA had not been implemented in

spite of long lapse of time, the petitioner was before this Court in W.P.(C).

No.28946/07. The relief sought in that Writ Petition was to direct the RTA,

Kottayam to implement the orders passed on 28.9.2004 by issuing a Regular

Permit.

6. The Kerala State Road Transport Corporation (KSRTC) being

aggrieved by the orders passed by the RTA, Kottayam in granting Permits to

various operators under the Supplemental Scheme, had approached this

Court in W.P.(C). No.33897/04 and connected matters. This Court had

disposed of the Writ Petition by Order dated 7.4.2006 and in that, had

granted permission to the KSRTC to approach the concerned Regional

Transport Authority in the light of the amendments carried out in the

Supplemental Scheme issued by the State Government. The learned Single

Judge had further observed that if such objections are filed by the KSRTC,

the RTA will consider the objections so filed, after issuing appropriate notice

to the appellant herein.

7. The learned Single Judge by Order dated 3.10.2007 disposed of

W.P.(C). No.28946/07 filed by the petitioner. Aggrieved by the said order,

the petitioner in the Writ Petition is before us in this Writ Appeal.

8. The one and the only prayer that was sought for by Smt.M.N.

Yasodhara Devi in the Writ Petition that was filed, was to implement Ext.P2

order passed by the RTA, Kottayam who, by its order dated 28.9.2004 had

granted regular permit to the petitioner subject of the timings and subject to

the counter-signature pursuant to the direction issued by the STAT in

WA 2722/07 3

M.V.A.A. No.1031/03.

9. The KSRTC, aggrieved by the order so passed by the RTA in a

number of cases granting Regular Permits, had approached this Court. This

Court had disposed of the Writ Petition and had permitted the KSRTC to

move the Regional Transport Authority, to modify the orders passed by them

in granting regular permit.

10. In our opinion, in view of the orders passed by the learned Single

Judge, which have become final in the Writ Petition filed by the KSRTC, it

may not be possible for this Court to grant the request of the petitioner.

Keeping this aspect of the matter in view, the learned Single Judge has rightly

rejected the Writ Petition and the order so passed, does not call for our

interference. Accordingly, the Writ Appeal requires to be rejected and it is

rejected.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

kbk/dk.