IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29993 of 2010(Y)
1. SUNIL KUMAR, PUNNAKKARA HOUSE
... Petitioner
Vs
1. JOINT RTO, THALASSERY.
... Respondent
2. REGIONAL TRANSPORT AUTHORITY
3. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.ANIL THOMAS (MELEMALAYIL)
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :05/10/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.29993 of 2010
----------------------------------------
Dated 5th October, 2010
JUDGMENT
The petitioner is the owner of a Mini Lorry bearing registration
No.KL-13-N-3448 which is hypothecated to Magma Fincorp Ltd.
Admittedly, the petitioner has submitted a request before the said
financier for clearance certificate. They refused to issue such a clearance
certificate and pursuant to which the petitioner has taken up the matter
before the Consumer Redressal Forum. It is now pending before the
Forum. In the meanwhile, the petitioner has submitted an application for
renewal of permit. The grievance of the petitioner is that the respondents
are insisting for production of No Objection Certificate from the said
Magma Fincorp Ltd. and on account of the failure on the part of the
petitioner to produce such No Objection Certificate from the said financier
the respondents are not considering the application for renewal of permit
submitted by the petitioner. The petitioner contends that in the
meanwhile the first respondent issued Ext.P5 temporary permit and it is
made valid for a maximum period of four months or till the disposal of the
case now pending before the Consumer Redressal Forum, whichever is
earlier. According to the petitioner, in the light of the provisions under
Section 51(9) of the Motor Vehicles Act, 1988, the competent authority is
bound to consider the request of the petitioner for renewal of permit
WP(C).No.29993/2010 2
without insisting for production of the No Objection Certificate
especially taking into account the fact that the issue between the
petitioner and the financier is admittedly pending.
2. I have heard the learned counsel appearing for the
petitioner as also the learned Government Pleader. Ext.P5 would
reveal the fact that the petitioner has actually submitted an application
for renewal of permit. Admittedly, non-production of No Objection
Certificate is the reason for non-renewal of the permit. When an
application is submitted for renewal of permit, the competent authority
is bound to pass orders thereon. In case of refusal on the part of the
financier to issue the No Objection Certificate the decision need not be
deferred whilst it has to be taken in the light of Section 51(9) of the
Motor Vehicles Act,1988. Therefore, the first respondent is bound to
consider the request of the petitioner for renewal of permit.
In the above circumstances, this writ petition is disposed of
with a direction to the first respondent to consider and pass orders on
the application for renewal of permit which is admittedly pending
before it expeditiously and in accordance with law, at any rate, within
a period of six weeks from the date of receipt of a copy of this
judgment.
C.T.RAVIKUMAR
Judge
TKS