High Court Kerala High Court

Saju K.John vs The State Transport Appellate on 5 February, 2008

Kerala High Court
Saju K.John vs The State Transport Appellate on 5 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3326 of 2008(U)


1. SAJU K.JOHN, KILIKUNNEL, SOUTH PARAVUR,
                      ...  Petitioner

                        Vs



1. THE STATE TRANSPORT APPELLATE
                       ...       Respondent

2. REGIONAL TRANSPORT AUTHORITY,

3. SECRETARY, R.T.A., KOTTAYAM.

4. THE KERALA STATE ROAD TRANSPORT

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2008

 O R D E R

ANTONY DOMINIC, J.

—————————-

W.P.(C)3326/2008

—————————-

Dated this the 5th day of February 2008

Judgment

Variation of permit was granted to the petitioner by Ext.P3.

However, as against the request for Limited Stop Ordinary

Service (LSOS), the variation granted was as ordinary service.

An appeal was filed against the order limiting the variation of

regular permit as ordinary service and the matter was remanded

by Ext.P4. By the time, the matter was remanded, a new draft

modification dated 9.5.2007 had come into force. In view of the

overlapping on the notified route, while considering the matter

afresh, the RTA by Ext.P6 revoked the variation granted. This is

obviously in terms of the provisions contained in the aforesaid

notification. The petitioner again challenged the decision of the

RTA before the Tribunal and the matter was again considered by

the Tribunal. In Ext.P8, the Tribunal took the view that the RTA

while considering the request was bound by the draft notification

dated 9.5.2007 and therefore has rightly revoked the grant itself.

2. Counsel for the petitioner contends that when the

W.P.(C)3326/2008 2

remand was limited to the question of confining the grant of

extension as ordinary service, the RTA should not have revoked

the variation granted. I am not in a position to agree with the

learned counsel for the writ petitioner. Though the permit was

granted before the notification dated 9.5.2007 was issued, the

fact remains that the matter was reconsidered by the RTA only

on 7.8.2007 which is much after the notification had come into

force. If that be so, the RTA could not have violated the terms of

the notification. That apart, the notification only saves the

existing operators as on or prior 18.4.2007 and as the petitioner

was not an existing operator, he is not entitled to the benefits of

the saving clause. If that be so, the view taken by the Tribunal

cannot be faulted with.

The writ petition fails. Dismissed.

ANTONY DOMINIC, JUDGE

css/