High Court Kerala High Court

Muhammed Sadhique vs The Secretary Regional Transport on 6 April, 2010

Kerala High Court
Muhammed Sadhique vs The Secretary Regional Transport on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10186 of 2010(W)


1. MUHAMMED SADHIQUE, KARUVELIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY REGIONAL TRANSPORT
                       ...       Respondent

2. THE STATE TRANSPORT APPELLATE TRIBUNAL

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :06/04/2010

 O R D E R
                K.SURENDRA MOHAN, J.
             -------------------------------------------
                W.P.(C) No.10186 of 2010
             -------------------------------------------
           Dated this the 6th day of April, 2010

                          JUDGMENT

The petitioner who is a stage carriage operator has

approached this Court challenging the denial of a

temporary permit to him. The order of the authority has

been confirmed by the State Transport Appellate Authority

(‘STAT’ for short) in Ext.P3 judgment. According to the

petitioner, by Ext.P2 his application for temporary permit

has been rejected relying on the circular issued by the

State Transport Authority (STA) to the effect that a

temporary permit for more than 5 days should not be

issued. It is contended that the said circular has been set

aside by this Court and is no longer in force. In view of

the above, the judgment of the STAT confirming the

rejection of his application is also submitted to be

unsustainable.

2. The learned Senior Government Pleader on the

other hand submits that the petitioner is free to submit a

fresh application for the issue of a temporary permit under

wpc No.10186/2010 2

Section 87(1)(c) of the Motor Vehicles Act, 1988. If such

an application is submitted, the same would be considered

and disposed of in accordance with law. The counsel for

the petitioner submits that the petitioner is ready to

submit a fresh application.

3. In the above circumstances, this Writ Petition is

disposed of directing the petitioner to submit a fresh

application for the issue of a temporary permit under

Section 87(1)(c) of the Motor Vehicles Act, 1988. If such

an application is submitted, the same shall be considered

and appropriate orders shall be passed thereon by the first

respondent in accordance with law, untrammeled by the

observations in Exts.P2 and P3, expeditiously.

K.SURENDRA MOHAN,
JUDGE

css/