P.P.Dinesan vs State Of Kerala on 28 November, 2007

0
47
Kerala High Court
P.P.Dinesan vs State Of Kerala on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27042 of 2007(T)


1. P.P.DINESAN, S/O.GOVINDAN, AGED 47,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER AND SECRETARY TO

3. THE REGIONAL TRANSPORT AUTHORITY,

4. THE SECRETARY,

5. THE DISTRICT TRANSPORT OFFICER,

6. THE REGIONAL TRANSPORT AUTHORITY,

7. THE SECRETARY,

8. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2007

 O R D E R
                     ANTONY DOMINIC, J.

                 ===================
                 W.P.(C) NO.27042 OF 2007 T
                 ===================

         Dated this the 28th day of November, 2007

                         J U D G M E N T

Ext.P2 is a permit that was granted to the petitioner for the

sector Parassinikadavu-Ernakulam and valid till 14/7/06. It is

seen that the Kannur, RTA had rejected concurrence and that

decision of the RTA was called in question before the STAT in

MVARP No.400/06, which was disposed of by Ext.P5. In Ext.P5,

the STAT has proceeded on the footing that Ext.P2 permit was

valid upto 31/8/05 and on that basis concluded that the

petitioner was not eligible for the saving clause provided in

Ext.P6 notification dated 9/5/06. This obviously is erroneous in

as much as Ext.P2 is valid till 14/7/2006. If so, the petitioner

was eligible for the protection provided for in Ext.P6 notification.

For that reason, Ext.P5 order and the decision of the RTA

deserves to be set aside and I do so.

2. The next question is regarding the rejection of

renewal, which was a subject matter of MVARP 282/07. That

decision of the RTA, Vadakara in this case was also confirmed by

WPC 27042/07
: 2 :

the STAT in Ext.P12 judgment, following the definition in Rule 2

(oa) of K.M.V Rules.

3. Learned senior counsel invites my attention to Ext.P16

proceedings of the State Transport Authority meeting held on

9/10/2007, wherein STA has decided to move the Government

for amending the said rule to save the existing LSOS services. It

was also held that the RTAs will permit the existing operators to

continue their LSOS service on the strength of regular permit or

temporary permit for a period of four months on expiry of regular

permits. Petitioner claims that they are entitled to the benefit of

Ext.P16 as well. Since RTA and STAT has rested its conclusion

entirely on Rule 2(oa)of K.M.V Rules, Ext.P12 also requires to be

re-examined in the light of Ext.P16. Therefore, to enable the RTA

to do so, I quash to reconsider the decision of RTA and Ext.P12 of

the STAT as well.

4. As a necessary consequence of setting aside Exts P5

and P12, the matter now has to go back to the RTA Kannur and

Vatakara. The concerned RTAs shall reconsider the matter in the

light of the observations herein above contained and take fresh

WPC 27042/07
: 3 :

decision in the matter.

5. Petitioner submits that Ext.P14, temporary permit

application filed by the petitioner is pending. If such an

application is pending, RTA shall consider this and dispose of the

same as expeditiously as possible, at any rate within four weeks

of receipt of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp

LEAVE A REPLY

Please enter your comment!
Please enter your name here