High Court Kerala High Court

Rajan vs Regional Transport Authority on 17 October, 2008

Kerala High Court
Rajan vs Regional Transport Authority on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18681 of 2005(Y)


1. RAJAN, S/O.MURUKESAN,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. K.P.ABDUL JALEEL,

3. STATE TRANSPORT APPELLATE TRIBUNAL,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :SRI.BINOY VASUDEVAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :17/10/2008

 O R D E R
                 K. BALAKRISHNAN NAIR, J.
                ----------------------------------------
                 W.P.(C) No.18681 OF 2005
                ----------------------------------------
          Dated this the 17th day of October, 2008

                        J U D G M E N T

~~~~~~~~~~~

The petitioner challenges Ext.P12 order of the State

Transport Appellate Tribunal. That order was passed in an

appeal filed by the 2nd respondent herein against Ext.P10 order

of the Regional Transport Authority, Kozhikode. The petitioner

points out that the computation of the number of permits,

available in the general quota, made by the S.T.A.T. for allowing

the appeal was based on Ext.P6 judgment in

O.P.No.22470/2002. The said judgment was rendered relying

on Ext.P5 interim order in O.P.12890/2002. But, that judgment

no longer survives, in view of the final disposal of

O.P.No.12890/2002, a copy of which is produced as Ext.P8

dated 12.9.2008. The petitioner points out that when Ext.P10

decision was taken there were only 400 permits available in

terms of Ext.P2 notification. The 8 permits operated by the

members of the Scheduled Castes were not granted under the

SC quota, but were obtained by the members of the SC, in the

usual course. So, those 8 permits cannot be adjusted against

W.P.(C) No.18681/2005 2

the quota set apart for SC/ST. In Ext.P10 it is found that under

the general quota already 361 permits were issued. So the

assumption that there were further permits available in the

general quota made in Ext.P6 is untenable. Based on that

untenable assumption, the Tribunal made Ext.P10 order, it is

contended.

2. But, I notice that Ext.P6 is a final judgment of this

Court which the Tribunal cannot ignore. I am also bound by

that judgment because it is the judgment of a superior court of

unlimited jurisdiction. It cannot be treated as void and therefore

cannot be attacked collaterally. Therefore, the relief sought by

the petitioner against Ext.P12 cannot be granted, as long as

Ext.P6 remains in force. So, without prejudice to the rights, if

any, of the petitioner to work out his remedy against Ext.P6, the

writ petition is closed.

(K.BALAKRISHNAN NAIR, JUDGE)

ps