High Court Kerala High Court

M.P. Joy vs The Secretary on 16 December, 2008

Kerala High Court
M.P. Joy vs The Secretary on 16 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30238 of 2008(Y)


1. M.P. JOY, MANGALATH
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/12/2008

 O R D E R
                            V.GIRI,J.
                     -------------------------
         W.P ( C) Nos.19989, 30238,31182, 31827,
              33224, 34368 and 35605 of 2008
                     --------------------------
           Dated this the 16th December, 2008

                       J U D G M E N T

Common issue which arises for consideration in all

these cases relates to the alleged delay on the part of the

Secretary, Regional Transport Authority, Malappuram in

dealing with applications for grant of regular permit, or

settling timings in relation to varied permits or dealing

with applications for revision of existing timings. It was

found that there is a persistent complaint as regards the

undue delay on the part of the Regional Transport

Authority, Malappuram to deal with applications filed by

operators invoking provisions of the Kerala Motor

Vehicles Act and Rules.

2. Learned Government Pleader was therefore

requested to get instructions as to what was the reason

for such delay.

3. A statement has been filed by the respondent

and thereafter reply affidavit has been filed by the

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
2

petitioner. It is contended that for several months together

timing conferences were not convened by the Regional

Transport Officer, Malappuram. The Joint Regional

Transport Officer is burdened with work and therefore is

not in a position to convene timing conferences. Statistics

in a tabular form showing the pendency of applications

have been given in the said statement. Reference has been

made to the directions issued by this Court on several

occasions, in individual cases, to deal with applications in a

time bound manner and this in turns disables the

Secretary , Regional Transport Authority in maintaining a

list of priority with reference to any certain date.

4. Taking note of all these factors, learned

Government Pleader was again requested to get

instructions as to whether the Government can appoint on

an ad hoc basis, an additional officer to clear the arrears

and to see that the Secretary, RTA is in a position to deal

with applications which come on a regular basis.

5. Learned Government Pleader submits that the

Government has decided to make available the services of

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
3

one Sri.K.N.Gopi, Regional Transport Officer (nationalised

centre), Thiruvananthapuram, on deputation to assist the

Regional Transport Officer, Malappuram for conducting

timing conferences. I appreciate the expeditious manner in

which action has been taken in this regard by the Transport

Commissioner and by the learned Government Pleader

Smt.Sudha Devi.

6. In the result, respondents are directed to see

that the services of Sri.K.N.Gopi is made available for the

purpose of convening timing conferences and settling the

timings, of different stage carriage services.

7. Petitioners and learned Government Pleader

have made submissions as to the manner in which the

applications will have to be prioritized. It is submitted

that the applications for settlement of timings, which have

to be dealt with by the Regional Transport Officer would

broadly come under the following heads:

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
4

1. Fresh grant of permits

2. Pursuant to variation of permits

3. On applications for revisions for existing
timings.

8. It is also admitted by counsel on both sides that

the number of applications for fresh grant are quite limited.

This may not really be a burden on any office . Major

portion of applications relate to the request made for

revision of existing timings and settlement of timings

consequential upon the grant of varied permits. It is only

appropriate that the plea for settlement of timings

consequent upon variation of routes be dealt with on a

priority, ahead of the applications for revision of existing

timings. Therefore, the competent authority may prioritize

the applications in the following manner.

(1). Settlement of timings relatable to
fresh grant of permits.

(2) Settlement of timings consequential
upon variation of permits (either extension or
curtailment as the case may be).

(3) Revision of existing timings.

Priority may therefore be given to the first category ahead

of the second category and the second category ahead of

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
5

the third category.

9. It is only appropriate that the services of

Sri.K.N.Gopi, be made available immediately for the

purpose of convening timing conferences and dealing with

the request for settlement of timings in the manner

aforementioned. In other words, till the existing arrears

are wiped off, no other duty may be assigned to

Sri.K.N.Gopi. This, of course does not mean the existing

incumbent in the office of the Secretary, Regional

Transport Authority, Malappuram shall not take up the

aforementioned work as part of his normal statutory duties.

10. Sri.K.V.Gopinathan Nair, learned counsel for one

of the petitioners in these cases submits that in the case of

fresh grant or variation of permits, settlement of timings

need not be deferred or be included in the same list of

priority, if there are no objections. If there are absolutely

objection whatsoever in any particular centre for a fresh

grant or grant of permit on variation pursuant to orders

passed by the Regional Transport Authority, the proposal

for settlement of timings in relation to such permits should

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
6

be published. If it is found that there are no objections to

the proposed timings published in that regard, then it is

open to the competent officer to deal with such cases,

distinctly from cases where there are objections to the

proposed timings, since obviously such objections will have

to be considered in a timing conference.

The aforementioned directions are applicable to all

these cases in general. I now propose to take the writ

petitions separately. I dispose of the following writ

petitions.

WP(C) No.31182/2008:

Petitioner was granted a regular permit to operate on

the route Melechelari-Feroke-Idimoozhikkal in relation to

stage carriage vehicle bearing Reg. NoKL-10/P 8943.

Petitioner is aggrieved by the delay in the issuance of

permit. Respondent shall proceed to issue a permit on the

basis of Exhibit-P1 decision taken by the RTA and settle

the timings including the issue regarding settlement of

timings relatable to Exhibit-P1 in a list to be drawn up

pursuant to the directions issued herein above.

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
7

Obviously, it will be eligible to dealt with on a date earlier

to the presently scheduled date on account of the posting

of an Officer for the purpose of expeditiously dealing with

such matters.

WP(C ) No.33224/2008

Petitioner’s complaint is regarding non-settlement of

timings in relation to a fresh grant of permit. Fresh date

for a timing conference may be issued in relation to this

judgment and timings may be settled in relation to the

stage carriage vehicle bearing Reg. No.KL-10N/6827

pursuant to Exhibit-P2 going by the list of priority to be

drawn up in the manner aforementioned.

WP(C)No.19989/2008

Issue raised in this case relates to the request made

by the petitioner for revisions of timings pursuant to

Exhibit-P2 judgment of the State Transport Appellate

Tribunal dated 13.3.2008. Petitioner’s application may be

included in the list of cases to be drawn up pursuant to

directions issued herein above under the category of

revision of existing timings and it shall be dealt with going

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
8

by the said list of priority.

WPC (C) No.31827/2008

Issue raised in this case relates to an application for

settlement of timings pursuant to Exhibit-P1 for a varied

permit. The said application may be dealt with in

accordance with the directions issued herein above.

WP(C) No.30238/2008

The request made in this case relates to settlement of

timings pursuant to regular variation granted under

Exhibit-P1. According to the learned counsel for the

petitioner, there will be no objection from any other

operator. If so, it shall be dealt with in accordance with the

directions issued herein above.

WP(C) No.35605/2008

Issue raised in this case relates to the settlement of

timings pursuant to Exhibit-P1 directing the grant of a

permit on variation as sanctioned by the RTA. Timings

may be settled as per the directions issued herein above.

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
9

WP(C) No.34368/2008

Issue raised in this case relates to the settlement of

timings pursuant to Exhibit-P1 directing the grant of a

permit on variation as sanctioned by the RTA. Timings

may be settled as per the directions issued herein as above.

All the writ petitions are disposed of with the above

directions.

(V.GIRI,JUDGE)
ma

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
10

W.P ( C) Nos.19989, 30238,31182, 31827,
33224, 34368 and 35605 of 2008
11