High Court Kerala High Court

Reghunathan P.K vs The Regional Transport Authority on 11 December, 2006

Kerala High Court
Reghunathan P.K vs The Regional Transport Authority on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29440 of 2006(D)


1. REGHUNATHAN P.K.,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

3. STATE TRANSPORT APPELLATE TRIBUNAL,

                For Petitioner  :SRI.P.RAVINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :11/12/2006

 O R D E R
                            P.R.RAMAN, JUDGE

                      --------------------------------

                       WP(C) No. 29440 of 2006

                ------------------------------------------

            Dated this the 11th day of December, 2006


                               J U D G M E N T

This writ petition is against Ext.P6 order passed by the State

Transport Appellate Tribunal. The appeal was preferred against the

order of rejection of temporary permit on Ernakulam – Guruvayur

route. As a matter of fact, there was a regular permit, which become

ineffective by virtue of Section 15 of the Motor Vehicle Taxation Act,

for non-payment of the tax arrears. It implies that if the minimum tax

is paid during the currency of the permit, the said permit holder could

get the permit renewed. But the petitioner then applied for a

temporary permit since the regular permit holder could not operate the

bus in the route for non-payment of the tax. It is contented that in the

above circumstances there is a temporary need for issuing a permit.

The learned Government Pleader appearing on behalf of the State, on

the other hand would submit that a temporary permit would be issued

only on the conditions prescribed under Sec. 87 MVT Act. According to

him no such circumstances has been arisen. Heard both sides.

2. It is the contention of the learned counsel appearing for

WP(C) No. 29440/2006

-2-

the petitioner that there is a particular temporary need and according

to him when the regular permit holder is not running the bus, it implies

that there is a temporary need. I cannot agree with the temporary

need made are covered under Sec. 87(c). If the regular permit issued

is ineffective by virtue of Sec. 15, the permit itself can be made

effective by paying the arrears of tax. There is no case for the

petitioner that the period of the very regular permit has expired. In

such circumstances, the petitioner has to satisfy a particular temporary

need, otherwise than as mentioned above. No such temporary need is

mentioned in the application. The appellate authority in such

circumstances, found that Sec. 87(1) is not attractive. I don’t find any

merit in this writ petition and the same is dismissed.

(P.R.RAMAN, JUDGE)

jg