IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7255 of 2010(F)
1. P.N.RAJESH KUMAR, AGED 32,
... Petitioner
Vs
1. REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE TRANSPORT COMMISSIONER,
For Petitioner :SRI.S.SACHITHANANDA PAI
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 7255 OF 2010
-----------------------------------------------------------
Dated this the 9th March, 2010.
JUDGMENT
The petitioner is the owner of a Mahindra Bolero Camper Gold
Vehicle. The vehicle was purchased by the petitioner for
transporting the employees of the petitioner to different parts of
the State for the purpose of servicing the generators supplied by
Kirloskar. The petitioner produced the vehicle before the first
respondent and sought registration of the same as a non-transport
vehicle. However, the first respondent refused to register the
vehicle as a non-transport vehicle. According to the first
respondent, the vehicle would have to be painted with highway
yellow color as provided in Rule 304 of Kerala Motor Vehicle Rules
and should be registered as a transport vehicle. The petitioner
challenges the action of the first respondent.
2. According to the petitioner, the issue in this case is
squarely covered by the dictum in the decision reported in Cherian
v. Transport Commissioner {2009(2) KLT 583}. The learned
Government Pleader fairly concedes that the issue is covered by the
above decision.
WPC 7255/2010 2
3. In the decision referred to above also the vehicle involved
was a Mahindra Bolero Camper 4WD vehicle. After considering the
relevant provisions this Court has held that the vehicle need be
registered only as a non-transport vehicle. It has been further
clarified that it is up to the authorities to re-classify the vehicle as a
transport vehicle if it is brought to the notice of the authority that
the vehicle is used for carriage of goods.
4. In view of the above dictum, this writ petition can be
disposed of directing the first respondent to register the
petitioner’s vehicle as a non-transport vehicle in terms of the dictum
contained in the decision referred to above subject to the rider that
if it is found at any time that the vehicle is used for carriage of
goods, the same can be re-classified. This writ petition is
disposed of as above. No costs.
K. SURENDRA MOHAN
Judge
jj
WPC 7255/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: