High Court Kerala High Court

P.Kunhimohammed vs The Secretary on 11 January, 2010

Kerala High Court
P.Kunhimohammed vs The Secretary on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27723 of 2009(I)


1. P.KUNHIMOHAMMED, S/O.RAYIMMU HAJI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/01/2010

 O R D E R
                           P.N.RAVINDRAN, J.
                       ---------------------------------------
                       W.P.(C)No.27723 of 2009
                       ----------------------------------------
                       Dated 11th January, 2010

                                 JUDGMENT

The petitioner applied for a stage carriage permit to

operate on the route Erumamunda – Kaippini Kadavu in respect of the

stage carriage bus bearing registration No.KL 10L 8303. Along with

the application he had not produced the original records relating to the

said vehicle. The Regional Transport Authority, Malappuram

considered the petitioner’s application at its meeting held on

22.7.2009 and granted a regular permit to the petitioner’s vehicle

bearing registration No.KL 10L 8303 subject to settlement of timings.

It is stated that thereafter, on 14.9.2009, within the time stipulated in

Rule 159(2) of the Kerala Motor Vehicles Rules, 1989, the original of

the registration certificate regarding the vehicle described in Ext.P2

order was produced before the Secretary, Regional Transport

Authority, Malappuram. The petitioner states that as Ext.P2 was

communicated only on 31.8.2009, production of the certificate of

registration before the Secretary, Regional Transport Authority on

14.9.2009, is well within the statutory period of one month. The

petitioner submits that though more than three months have passed

after the original of the registration certificate was produced before the

WP(C).No.27723/2009 2

Secretary, Regional Transport Authority, Malappuram, the stage

carriage permit has not been issued in respect of the vehicle described

in Ext.P2 order though the Regional Transport Authority has granted a

regular permit for the said vehicle. In this writ petition, the petitioner

seeks a direction to the Secretary, Regional Transport Authority,

Malappuram to issue a regular permit pursuant to Ext.P2 grant.

2. Smt.N.Sudha Devi, the learned Senior Government

Pleader appearing for the respondents submits on instructions that

permits are issued in accordance with the priority which is determined

with reference to the date on which the permit was granted by the

Regional Transport Authority. She submits that the said arrangement

has been implemented in view of the directions issued by this Court in

a series of writ petitions and that priority has to be determined also

with reference to the date of production of the original certificate in

terms of Rule 159 of the Kerala Motor Vehicle Rules. She submits that

the grant of permit to the petitioner was made only on 22.7.2009 and

that the petitioner’s turn has not arisen. She also submits that the

timings proposed by the petitioner in Ext.P2 has not been settled.

3. The route Erumamunda – Kaippini Kadavu is in a

remote area of Malappuram District. The application filed by the

petitioner discloses that the route has a length of only 10 Kms. and

WP(C).No.27723/2009 3

that for a distance of nearly 3 Kms., Kumamthode – Kaippini Kadavu,

no other operator is presently operating a stage carriage bus.

Therefore, if a permit is issued to the petitioner pursuant to Ext.P2

grant, it will be a blessing to the residents of the locality. I am

therefore of the considered opinion that as the petitioner is introducing

a stage carriage service in a remote area which is not presently

serviced by any other operator, the respondent should expeditiously

settle the timings with notice to the operators already operating on

portions of the route and issue a regular permit to the petitioner

pursuant to Ext.P2 grant. Necessary steps in that regard shall be

taken and completed and permit issued expeditiously and in any event

within two months from the date on which the petitioner produces a

certified copy of this judgment before the respondent.

The writ petition is disposed of with the above directions.

P.N.RAVINDRAN
Judge

TKS