C.W.P NO. 10648 OF 2006 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P NO. 10648 OF 2006
DECIDED ON : 07.05.2009
Majhi Transport Co.
...Petitioner
versus
The State Transport Appellate Tribunal
and others
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. Nonish Kumar, Advocate,
for the petitioner.
Mr. G. S. Attariwala, Additional AG, Punjab.
SURYA KANT, J. (ORAL)
The petitioner-a private transport company, seeks
quashing of the orders dated 18.12.1997 (Annexure P-4) and
28.03.2005 (Annexure P-5), whereby its application for grant of
one regular stage carriage permit on Pathankot-Moga route via
Amritsar, Tarn-Taran, Makhu has been rejected. The petitioner
also seeks a direction to respondents No.2 and 3 to grant permit
on the above stated route.
During the course of hearing, learned counsel for the
petitioner submits that the controversy involved in this case has
been squarely answered in the petitioner’s favour by a Division
C.W.P NO. 10648 OF 2006 -2-
Bench of this Court vide judgment dated July 13, 2006 passed
in C.W.P No. 3613 of 205 (Majhi Motors (Regd.), Patiala
vs. State Transport Appellate Tribunal and others).
Having heard learned counsel for the parties at some
length and keeping the above noticed stand taken on behalf of
the petitioner, however, without expressing any views on the
merits of petitioner’s claim, this writ petition is disposed of with a
direction to respondents No.2 and 3 to consider the petitioner’s
claim in the light of the judgment dated July 13, 2006, rendered
by this Court in Majhi Motor’s case (supra)within a period of
three months from the date of receipt of certified copy of this
order and in case the petitioner is found entitled for the grant of
stage carrier permit, as per the said judgment, the same shall be
granted within the above stated stipulated period. In case
respondents No.2 and 3 are of the view that the judgment in
Majhi Motor’s case (supra) is distinguishable or is not
attracted to the facts of the present case, in that event, the
petitioner’s claim shall be disposed of by passing a reasoned
order.
Copy of order be given dasti on payment of usual
charges.
MAY 07, 2009 (SURYA KANT)
shalini JUDGE
C.W.P NO. 10648 OF 2006 -3-