High Court Kerala High Court

Mathunni Panicker vs The Secretary on 3 January, 2011

Kerala High Court
Mathunni Panicker vs The Secretary on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33044 of 2010(E)


1. MATHUNNI PANICKER,PUTHEVILA VEEDU,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/01/2011

 O R D E R
                        P.N.RAVINDRAN, J.
                        ---------------------------
                    W.P.(C) No. 33044 OF 2010
                        --------------------------
               Dated this the 3rd day of January, 2011

                          J U D G M E N T

The petitioner is a stage carriage operator operating a stage

carriage on the route Kollam Andamukkam-Vilakkupara. The stage

carriage permit was issued way back in the year 1969 and is being

periodically renewed. In this writ petition, the petitioner challenges

the settlement of timings made by the Secretary of Regional

Transport Authority, Kollam in Ext.P3 order dated 5.3.1999. The

main contention raised is that Ext.P3 order was passed on the basis

of Circular No.3/97 dated 31.5.1997, that the said circular was

quashed by a Division Bench of this Court by judgment delivered on

17.5.2005 in O.P. No.12774 of 1997 and therefore, Ext.P3 order

which was issued on the basis of the said circular is liable to be

quashed.

2. Circular No.3/97 dated 31.5.1997 was set aside by a

Division Bench of this Court by judgment delivered on 17.5.2005. If

the petitioner was aggrieved by Ext.P3, he ought to have challenged

the same in other appropriate proceedings. The petitioner cannot,

nearly twelve years after the timings were settled, challenge the

WPC No.33044/2010 2

settlement of timings, which was effected on the basis of a circular,

on the ground that it was quashed by this Court in the year 2005.

The challenge to Ext.P3 is in my opinion highly belated. If what the

petitioner desires is a change in the timings, his remedy is to move

for change of timings under rule 145 of the Kerala Motor Vehicles

Rules. Without prejudice to that right, this writ petition is dismissed.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No.33044/2010 3

WPC No.33044/2010 4