High Court Kerala High Court

Saju Daneil vs The Secretary on 23 December, 2009

Kerala High Court
Saju Daneil vs The Secretary on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30560 of 2009(L)


1. SAJU DANEIL, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

2. P.M.KUNJUMON, PAKKOLIL HOUSE,

3. THE KERALA STATE ROAD TRANSPORT

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :SRI.I.DINESH MENON

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/12/2009

 O R D E R
                             S.SIRI JAGAN, J.

                       ==================

                        W.P.(C).No. 30560 of 2009

                       ==================

              Dated this the 23rd day of December, 2009

                             J U D G M E N T

The petitioner is a stage carriage operator. The 2nd respondent is

another stage carriage operator. In respect of the 2nd respondent’s

stage carriage service, Ext.P1 timings were alloted to him. Ext.P1

timings were issued after hearing the petitioner and the KSRTC also. It

appears that the KSRTC objected to Ext.P1 timings. Thereupon, the 1st

respondent passed Ext.P3 order revising the timings of the 2nd

respondent’s stage carriage service. The petitioner is challenging

Ext.P3 on the ground that the 1st respondent has no power to review

his own decision on timings, unless there is change of circumstances

warranting revision of timings as contemplated by the Motor Vehicles

Act. According to the petitioner, Ext.P1 timings were fixed on 8.9.2009

and Ext.P3 order has been passed barely one-and-a-half months’

thereafter on 20.10.2009. Therefore, if at all the KSRTC had objection

to Ext.P1, the remedy of the KSRTC was to file a revision before the

State Transport Appellate Tribunal. Therefore, the petitioner submits

that Ext.P3 is liable to be quashed.

2. The 2nd respondent has filed counter affidavit stating that it

is not at his instance that Ext.P3 order was passed. In fact, the 2nd

respondent was also contemplating filing a revision against Ext.P1

2

when notice regarding timing conference was received within days

after passing Ext.P1 order. Therefore, he had no chance to file revision

against Ext.P1 order also. Ext.P1 order was changed by Ext.P3.

According to the 2nd respondent, he cannot be put to prejudice because

of the action of the Secretary, RTA and the KSRTC, but he submits that

he may be given an opportunity to challenge Ext.P1 by filing a revision

notwithstanding the fact that the period of limitation for filing the

revision is over.

3. I have heard the learned counsel for the petitioner, the

learned Government Pleader, the learned counsel for the 2nd

respondent and the learned standing counsel for the KSRTC.

4. No doubt, the 1st respondent ought not to have acted on

the basis of the objections by the KSRTC to review Ext.P1. He had no

such powers, which is settled law. The 1st respondent ought to have

relegated the KSRTC to their remedy by way of revision before the

Tribunal. Therefore, Ext.P3 is liable to be quashed. But because of the

action of respondents 1 and 3, the 2nd respondent has been put to

prejudice in so far as he was prevented from challenging Ext.P1 in a

revision appropriately. Therefore, although Ext.P3 order is wrong, I am

of opinion that the 2nd respondent should be given an opportunity to

file revision against Ext.P1, notwithstanding the fact that the period of

limitation for filing such revision is over because of passing of Ext.P3

3

order. Therefore, I am of opinion that for the purpose of computing

limitation for challenging Ext.P1 the 2nd respondent is entitled to have

the period from the date of receipt of Ext.P2 notice till the date of this

judgment excluded. Accordingly, this writ petition is disposed of with

the following directions:

Ext.P3 order is quashed. If the 2nd respondent files a revision

against Ext.P1 order before the Tribunal, for the purpose of computing

limitation, the Tribunal shall exclude the period from 12.10.2009 till

today and consider the revision accordingly.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge