High Court Kerala High Court

P.Abdul Rasheed vs The Secretary on 13 December, 2006

Kerala High Court
P.Abdul Rasheed vs The Secretary on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27794 of 2006(H)


1. P.ABDUL RASHEED,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  :SRI.I.DINESH MENON

The Hon'ble MR. Justice P.R.RAMAN

 Dated :13/12/2006

 O R D E R
                                P.R.RAMAN, J.

                         ```````````````````````````

                       W.P.(C) NO. 27794 OF 2006

                         ```````````````````````````

            Dated this the 13th day of December, 2006


                                J U D G M E N T

Petitioner was granted with regular permit on the route

Mannarghat-Agali as per the proceedings of the RTA dated

28/10/2005, produced as Exhibit P1. In Exhibit P1 decision it is

recorded that regular permit was granted to Stage Carriage

Vehicle KL-9/H 6296 subject to settlement of timings. However,

timings could not be settled until 20/07/2006. If the timings were

settled before that, normally on the production of the records, the

petitioner would have been issued a permit to the vehicle as

mentioned in Exhibit P1. In the counter statement filed for and on

behalf of the respondent, it is admitted that the current records of

the vehicle KL-9/H 6296 was produced on 22/11/2005. It is well

within the period of one month from the date of Exhibit P1. As a

matter of fact as per Rule 159 only at the time of issuance of the

permit, that certificate of registration need be produced in case

such certificate of registration could not be produced on the date

of the application for permit. However, a further period of three

months can also be availed as may be sanctioned by the authority

WPC 27794/2006

: 2 :

concerned. However, in this case the issuance of the permit has

not been taken place and the timing conference itself was held

only on 20/07/2006. The petitioner submitted a letter dated

16/10/2006 seeking to avail the granted permit by the later model

vehicle KL-10/R 8686 instead of KL-9/H 6296.

2. The contention raised by the petitioner is that since he

was not issued with any permit, the change in the vehicle is of no

consequence. The fact that he has mentioned the number of the

vehicle and produced records thereto within a period of one

month will not take away his right as conferred under Rule 159 of

the rules which only provides that such registration of the vehicle

need be produced within one month from the date of sanctioning

of the grant or with such extended period of three months as the

case may be.

3. The additional respondent impleaded on the other

hand would contend that merely for the reason that the petitioner

wanted to substitute the vehicle with a later model vehicle, the

timings already settled cannot be changed. Therefore, to the

extent, the prayer for convening another settlement conference is

seriously opposed.

WPC 27794/2006

: 3 :

4. The learned Government pleader appearing on behalf

of the State would submit that the authorities has not taken any

decision on the application submitted by the petitioner produced

as Exhibit R1(a) and the competent authority to consider such

application is the RTA concerned.

5. Having heard the learned Government pleader, the

counsel appearing for the additional respondent and the

petitioner, following directions are issued.

6. The RTA, Palakkad, for the limited purpose of issuing

this direction is impleaded as a party suo motu by this court. He

shall consider Exhibit R1(a) and dispose of the same in

accordance with law. Of course, if the Secretary, RTA has been

delegated in this behalf, this direction need be complied with by

the Secretary, RTA. However, in case a favourable decision is

taken on Exhibit R1(a), it is made clear that there is no need of

convening any conference for settling the timings and the permit

if any, has to be issued only to the said timings already settled.

Writ petition is disposed of as above.

P.R.RAMAN, JUDGE

Rp