IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1858 of 2009()
1. M/S.VELAPPA TRAVELS PRIVATE LIMITED
... Petitioner
Vs
1. REGIONAL TRANSPORT OFFICER
... Respondent
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :19/08/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
C. K. ABDUL REHIM, JJ.
--------------------------------------------
W.A. No. 1858 OF 2009
--------------------------------------------
Dated this the 19th day of August, 2009
JUDGMENT
Ramachandran Nair, J.
Appeal is filed challenging the judgment of the learned single
Judge prohibiting the appellant from operating the vehicle for the
reason that it was fitted with more than the number of seats permitted
under the certificate of registration and permit issued. It is seen from
Ext.R1 check report that when vehicle was inspected it was found to be
fitted with 29 seats and in fact 29 persons were seated in the vehicle. If
these are the facts, then certainly the appellant will be liable to pay
arrears of tax and hereafter registration and RC require modification
with revised endorsement of tax. However, if it is a matter of fixing
additional sets for temporary operation for a day for the requirement of
the party, we feel the appellant can revert it’s vehicle to the original
shape so that at least in future liability can be avoided. In the
circumstances, W.A. is disposed of with the following directions. The
RTO will examine whether the vehicle has sufficient space and
2
capacity to fix another 10 seats and if possible he will certainly issue
permit for such higher capacity and demand tax based on seating
capacity 29.. On the other hand, if the vehicle is intrinsically designed
as a 19 seater and what the appellant has done was only a temporary
measure, then the RTO will retain registration for 19 seater, which of
course should be done after collecting arrears, if the check report is
found to be correct. The RTO will decide the issue based on the above
observation. However, RTO will permit the appellant to operate the
vehicle on appellant remitting Rs. 25,000/- towards arrears of tax until
the issue is finally decided and thereafter depending upon the decision
of the RTO, balance due will be recovered or excess paid will be
refunded. If the seating capacity is restored to the original number of
19 seats, then RTO should arrange for periodical inspection of the
vehicle during operation and if at any point of time, violation is
noticed, he will cancel the permit.
(C.N.RAMACHANDRAN NAIR)
Judge.
(C. K. ABDUL REHIM)
Judge.
kk
3