IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 395 of 2009()
1. SULAIMAN, AGED 58,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. THE STATE TRANSPORT APPELLATE TRIBUNAL,
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :19/02/2009
O R D E R
K. BALAKRISHNAN NAIR & M.L.JOSEPH FRANCIS, JJ.
-------------------------------
W.A.No.395 OF 2009
--------------------------------
Dated this the 19th day of February, 2009
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioner was granted a regular permit on the route
Thiruwilwamala – Alathur. The permit was issued as per Ext.P1
proceedings with the time schedule annexed to it. A reading of
the said proceedings would show that the timings were settled ,
unanimously, in the presence of 45 enroute operators. Even
then, the petitioner filed Ext.P2 revision before the State
Transport Appellate Tribunal challenging Ext.P1. The Tribunal
dismissed it by Ext.P3 order. Challenging Exts.P1 and P3, the
writ petition was filed.
2. The learned Single Judge dismissed the writ petition
holding that Ext.P1 timings were settled as per the unanimous
decision in a timing conference. We find no reason to take a
different view in this matter. The learned counsel for the
appellant pointed out that, in fact, it was not an unanimous
W.A.No.395/2009 2
decision and he was having grievance against the time schedule.
But, we notice that, in Ext.P2 revision petition, he does not
dispute the statement in Ext.P1 that the time schedule annexed
to it is the result of a unanimous decision. If the said statement
in Ext.P1 was wrong, the petitioner should have specifically
pleaded so in Ext.P2. In the absence of any pleadings to that
effect in Ext.P2 revision, we have to take that the statement
mentioned above contained in Ext.P1 is correct. Therefore, we
find no reason to interfere with the decision of the learned
Single Judge. Accordingly, the writ appeal is dismissed. But, the
dismissal of the appeal will not affect the rights, if any, of the
petitioner to move for modification of the time schedule, based
on the changed circumstances on the route.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.L.JOSEPH FRANCIS, JUDGE)
ps