High Court Kerala High Court

Sheeja Thomas vs The Regional Transport Authority on 28 July, 2010

Kerala High Court
Sheeja Thomas vs The Regional Transport Authority on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1279 of 2010()


1. SHEEJA THOMAS, THAKADIYAL PARAMBIL,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :28/07/2010

 O R D E R
                   A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                   W.A.No.1279 OF 2010
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         Dated this the 28th day of July 2010

                                         JUDGMENT

Basheer, J.

Appellant is a stage carriage operator on the route Kottayam-

Kumarakom via Thazhathangadi.

2. According to the appellant, Thazhathangadi is an accident prone

area where several accidents have occurred in the recent past resulting in

heavy loss of life. It is the contention of the appellant that situation may

become worse, if the transport authorities issue more permits to new

operators on the said route. The case of the appellant is that even

variation of the existing permits on the said route may create havoc.

3. He highlighted all the above aspects in Ext.P1 request which he

submitted before the Regional Transport Authority, Kottayam.

Apparently, since no decision was taken on the said request, appellant filed

a writ petition under the Article 226 of the Constitution of India with the

following sole prayer:

“issue a writ of mandamus or any other writs, order or

direction directing the respondent Secretary, Regional

Transport Authority, Kottayam to take steps to consider

Ext.P1 request of the petitioner and not to grant further new

stage carriage permits or variation of permits on the portion

W.A.No.1279 OF 2010
:: 2 ::

between Kumarakom and Kottayam via Thazhathangadi as

the infrastructure of the road is unfit to carry more

vehicles.”

4. The learned Single Judge dismissed the writ petition holding that

the situation as projected by the appellant does not call for issue of any

direction as sought for by the appellant. The learned Judge took the view

that it cannot be assumed that the authorities concerned would not bestow

its attention to the issue highlighted by the appellant. It was further

noticed by the learned Judge that the appellant had no case that any

permit had been granted in violation of the existing law.

Having heard learned counsel for the appellant and having

considered the contentions raised by the appellant, we do not find any

reason to interfere with the view taken by the learned Single Judge. We

are in respectful agreement with the observations made by the learned

Single Judge in the impugned judgment. The writ appeal fails and it is

accordingly dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes