High Court Kerala High Court

T.K.Manzoor vs The Regional Transport Officer on 24 March, 2009

Kerala High Court
T.K.Manzoor vs The Regional Transport Officer on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 694 of 2009()


1. T.K.MANZOOR,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. DISTRICT EXECUTIVE OFFICER,

3. PUSHPANGADHAN,MENATH PARAMBIL,

                For Petitioner  :SRI.M.A.FAYAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :24/03/2009

 O R D E R
          P.R.Raman & P.S.Gopinathan, JJ.
        ==================================
                W.A.No.694 of 2009
        ==================================
       Dated this the 24th day of March, 2009.


                     JUDGMENT

Raman, J.

1.The appellant is the writ petitioner. He filed

WP(C)No.8003 of 2009, being aggrieved by the

refusal on the part of the Secretary, RTA in not

transferring the permit to the petitioner covered

by vehicle KL-8V/5617 running in the route

Mattichoor-Thrissur. According to the Secretary,

another vehicle KL-09K/9463, which was running in

the route, had committed default in welfare fund

dues to the second respondent and hence, unless

the dues are cleared, transfer of permit cannot

be allowed. The learned single Judge held that,

as the welfare fund is a charge on the vehicle,

the respondents are entitled to refuse

endorsement.

WA694/09

-:2:-

2.The appellant contends that, when the welfare

fund dues are in arrears, true, by virtue of an

amendment, there is a charge on the vehicle.

But, here, the vehicle in question KL-09k/9463 is

the vehicle in respect of which dues are in

arrears. What is sought to be transferred is

only the permit and now he is running with a new

vehicle, KL-8V/5617. In so far as the vehicle

to be run in the route, with the permit granted

to KL-09K/9463, is concerned, the fact that

there is any arrears in respect of the vehicle

KL-09K/9463, cannot be a ground to refuse

transfer of permit. But it is fairly submitted

by the appellant that the vehicle KL-09K/9463 is

now in garage. Therefore, even if we direct that

the vehicle KL-09K/9463 over which there is a

charge in respect of the welfare fund dues, it

cannot be disputed that the said vehicle cannot

be proceeded for realisation of the dues. In

such circumstances, the learned counsel offers to

WA694/09

-:3:-

furnish bank guarantee for an amount of

Rs.21,000/-, which is alleged to be the arrears

of the vehicle KL-09K/9463. According to him,

even though there may be a charge on the vehicle,

KL-09K/9463, the primary liability is always on

the employer, namely erstwhile registered owner

of the vehicle KL-09K/9463, since, the dues now

in arrears is prior to the transfer.

3.We heard the learned Government Pleader. We find

force in the contention. Hence, we direct that,

the Secretary, RTA, shall accord permission for

the transfer of the permit and replacement of the

vehicle with a new one. The petitioner shall

furnish a bank guarantee for Rs.21,000/- valid

for one year. The second respondent may proceed

to recover the dues in arrears, if any, in

respect of the vehicle KL-09K/9463 by proceeding

against the erstwhile registered owner, namely

the third respondent. However, in case the

WA694/09

-:4:-

amount could not be realised, they can invoke the

bank guarantee after nine months. In case the

amount is realised, the bank guarantee will stand

cancelled.

Writ appeal is allowed as above.

P.R.Raman, Judge.

P.S.Gopinathan, Judge.

sl.