IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 17/08/2005
Coram
THE HON'BLE MR. MARKANDEY KATJU, THE CHIEF JUSTICE
and
THE HON'BLE MR. JUSTICE A. KULASEKARAN
Writ Petition No.15287 of 2005
P. Duraisamy .. Petitioner
-Vs-
1. The Secretary,
State Government of
Tamil Nadu,
Home (Transport) Department,
Fort St. George, Chennai-9.
2. The Regional Transport Authority,
Coimbatore South Region,
Coimbatore.
3. The Regional Transport Authority,
Tiruppur Region, Tiruppur.
4. The Regional Transport Officer,
Tiruppur.
5. The Regional Transport Officer,
Coimbatore South, Coimbatore.
6. The Managing Director,
Tamil Nadu State Transport
Corporation, Coimbatore. .. Respondents
Writ Petition filed under Article 226 of the Constitution of India
praying for the issue of writ of mandamus forbearing the respondents 1 to 5
from implementing the variations granted in favour of the individual operators
between the period January 1996 to May 1996 in the District of Coimbatore
taking into consideration the convenience of the travelling public with
reference to the petitioner's representation dated 4.4.2005.
!For petitioner : Mr. AR.L. Sundaresan
For respondents: Mr. V.Raghupathy
Govt. Pleader
Mr. Palani
:ORDER
(Order of the Court was made by
The Honourable The Chief Justice)
The petitioner’s grievance is against the variation of permit
conditions by order of the Regional Transport Authority, Coimbatore.
2. Every order of the Regional Transport Authority can be challenged
by way of appeal/revision under Section 89/90 of the Motor Vehicles Act, 1988
(hereinafter referred to as the ‘Act’). Hence this petition is dismissed on
the ground of alternative remedy before the State Transport Appellate
Tribunal. If such an appeal/revision is filed we hope and trust that the same
shall be decided expeditiously in accordance with law after hearing the
parties concerned. If any such appeal/revision is filed under Section 89/90
of the Act within three weeks from today, the same will be entertained without
raising any objection as to limitation and shall be decided expeditiously
thereafter. The Regional Transport Authority shall supply certified copy of
all the proceedings varying the permit conditions if the petitioner approaches
for the same. W.P.M.P.No.16629 of 2005 is closed.
Index:Yes
Internet:Yes
Vu
To
1. The Secretary,
State Government of
Tamil Nadu,
Home (Transport) Department,
Fort St. George, Chennai-9.
2. The Regional Transport Authority,
Coimbatore South Region,
Coimbatore.
3. The Regional Transport Authority,
Tiruppur Region, Tiruppur.
4. The Regional Transport Officer,
Tiruppur.
5. The Regional Transport Officer,
Coimbatore South, Coimbatore.
6. The Managing Director,
Tamil Nadu State Transport
Corporation, Coimbatore.