High Court Kerala High Court

Mathai E.D vs State Of Kerala on 23 November, 2010

Kerala High Court
Mathai E.D vs State Of Kerala on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32042 of 2010(E)


1. MATHAI E.D.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DEPUTY TRANSPORT COMMISSIONER,

3. THE REGIONAL TRANSPORT OFFICER,

4. THE DISTRICT COLLECTOR,

5. NILAMBUR GRAMA PANCHAYAT,

6. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.R.SUDHEESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :23/11/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                        W.P.(C). NO.32042 OF 2010
                    --------------------------------------------

                 Dated this the 23rd day of November, 2010


                                 JUDGMENT

The petitioner is an autorikshaw driver by profession. He has filed

this Writ Petition mainly with the following prayers:-

a) Issue a writ of mandamus or any other
appropriate writ, direction or order, directing the 2nd
and 3rd respondents to conduct a detailed enquiry on
the basis of Exts.P2, P8, P9 and P10 representations
and to cancel the permits of those vehicles which
violates the permit conditions.

b) Issue a writ of mandamus or any other
appropriate writ, direction or order directing the 6th
respondent to find out the vehicles which are having
permits showing halting place as Mukkatta R.S and
Ranankuttu plying and halting at Nilambur town, and
to take appropriate action against them.

2. Admittedly, the petitioner has also taken up autorickshaw

driving as his avocation. In fact, his grievance is against issuance of fresh

permits. The petitioner cannot raise any objection with respect to the

granting of permits for autorickshaws or for any other motor vehicle in

accordance with the provisions under the Kerala Motor Vehicles Act and

the Rules. In short, the petitioner cannot claim any legal right for seeking

W.P.(C) NO.32042/2010 2

for a direction to prohibit the respondents from granting fresh permits in

Nilambur Grama Panchayat. It is up to the authorities concerned to decide

in accordance with the provisions under Kerala Motor Vehicles Act and

the Rules whether fresh permits need be issued. Merely because granting

of fresh permits in a particular locality would adversely affect him and

reduce his income or would create congestion for parking would not

confer any such right on the petitioner to seek the reliefs sought for in this

Writ Petition. Therefore, the petitioner is not entitled to the first relief

sought for in this Writ Petition. Relief No.(b) sought for reads thus:

“Issue a writ of mandamus or any other appropriate
writ, direction or order directing the 6th respondent to
find out the vehicles which are having permits showing
halting place as Mukkatta R.S and Ranankuttu plying
and halting at Nilambur town, and to take appropriate
action against them.”

There cannot be any dispute with respect to the position that all the permit

holders of motor vehicles, irrespective of the type of vehicles, are duty

bound to strictly adhere to the permit conditions. If there is any violation

of the permit conditions, the respondents are duty bound to take

appropriate action for violation of the permit conditions in accordance with

the provision under the Motor Vehicles Act and the Rules against those

who commits violation of the permit conditions. In other words, the

respondent authorities are duty bound to ensure compliance with

W.P.(C) NO.32042/2010 3

conditions of permit by the permit holders and to take appropriate action

against wrong doers.

Subject to the above observations, this Writ Petition is disposed of.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.32042/2010 4

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010