High Court Kerala High Court

Nandakumar vs The Regional Transport Authority on 3 June, 2010

Kerala High Court
Nandakumar vs The Regional Transport Authority on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14586 of 2010(W)


1. NANDAKUMAR, AGED 33,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

3. THE KERALA STATE ROAD TRANSPORT

4. THE STATE TRANSPORT APPELLATE TRIBUNAL

                For Petitioner  :SRI.P.GOPALAKRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :03/06/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                     W.P(C) NO: 14586 OF 2010 W
                -----------------------------------------------------------
                    Dated this the 3rd June, 2010.

                                    JUDGMENT

The petitioner has filed this writ petition challenging Ext.P6

judgment of the State Transport Appellate Tribunal (STAT for short)

directing him to submit a fresh application for the grant of a

permit. The contention of the petitioner is that he had filed an

affidavit before the STAT requesting that a permit be granted on

his application, curtailing the route with respect to which he had

applied for permit.

2. The petitioner had submitted an application for the issue

of a regular permit to operate on the route, North Parur-Thevara

Junction via Cherai, Narakkal, Kalamukku, Gosri Bridges, Ernakulam

High Court Junction, Menaka, Boat Jetty and Pallimukku in respect

of his stage carriage No: KL-07/AN 567. The application was

rejected on the ground that for a distance of 6 km, the route was

overlapping the notified route, Trivandrum-Kannur, approved by

notification No: 42/09/Trans dated 14/7/09. The petitioner

challenged the rejection of his application for regular permit before

the STAT in MVAA No: 538/2009. The petitioner filed an affidavit

dated 12/3/2010 before the STAT seeking to limit his services up

WPC 14586/2010 2

to Ernakulam High Court junction, thus avoiding the objectionable

overlapping. In the light of the affidavit filed by the petitioner, the

STAT found that the petitioner’s request should be considered

afresh. Therefore, the appeal was dismissed reserving the right of

the petitioner to file a fresh application avoiding the objectionable

overlapping. Such a modified application if made, was directed to

be considered by the RTA, Ernakulam.

3. According to the counsel for the petitioner, the STAT erred

in directing the petitioner to make a fresh application. The proper

course was for the STAT to have remanded the entire matter in view

of the affidavit filed by the petitioner. My attention is drawn to

Section 72(1) of the Motor Vehicles Act, 1988 (hereinafter referred

to as the ‘Act’ for short) to contend that the Regional Transport

Authority (RTA) is sufficiently empowered to grant the permit with

such modifications as it deems fit. The only restriction on the

above power is that such permit shall not be granted in respect of a

route or area that is not specified in the application.

4. The contentions of the counsel for the petitioner are

opposed by the learned Govt. Pleader. He relies on a Division Bench

decision of this Court reported in Girija Devi v. K.T.Mathew (1991

(1)KLT 353. In the said decision it has been held that the RTA has

no power to grant a permit by varying the route to avoid an

WPC 14586/2010 3

objectionable overlapping. At any rate it is pointed out that the

STAT has only directed the petitioner to make a fresh application,

which does not cause any prejudice to him.

5. I notice that the application submitted by the petitioner

was rejected for the reason that there was objectionable

overlapping on a notified route. Therefore, the action of the

authority refusing to grant the permit cannot be found fault with.

In the light of the fresh affidavit filed by the petitioner, the STAT

felt that it was better that the petitioner submitted a fresh

application. Therefore, he has been granted the liberty to submit a

fresh application avoiding the objectionable overlapping and the

authority has been directed to consider the same. I do not find any

reason to interfere with the above direction of the STAT. The

exercise of discretion by the STAT cannot be characterised as

perverse or unjustified. In the above view of the matter, I do not

find any grounds to grant any of the reliefs prayed for in the writ

petition. The writ petition is accordingly dismissed.





                                            K. SURENDRA MOHAN
                                                   Judge
jj

WPC 14586/2010    4

WPC 14586/2010    5