High Court Kerala High Court

T.R.Padmakumar vs The Kerala State Road Transport on 12 October, 2010

Kerala High Court
T.R.Padmakumar vs The Kerala State Road Transport on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18369 of 2010(U)


1. T.R.PADMAKUMAR, (PRACHARAK NO.3786),
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

3. THE DTO KERALA STATE ROAD TRANSPORT

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/10/2010

 O R D E R
                        C.T. RAVIKUMAR, J
          - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                   W.P.(C)No.18369 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -

         Dated this the 12th day of October, 2010


                          J U D G M E N T

The petitioner who is a Pracharak of the Kerala

Hindi Prachara Sabha filed this writ petition mainly seeking

issuance of a writ of mandamus commanding the first

respondent and its officers to extend the benefit of student

concession to the students of the petitioner’s institution

namely, Pragathy Hindi Vidyalaya, Padmalayam in Kollam

District. In fact, the question of entitlement of students of

Pragathy Hindi Vidyalaya was a subject matter of two writ

petitions before this Court, namely, in WP(C) No.14270/2008

and WP(C) No. 22963/2008. As per common judgment the

said writ petitions were disposed as per Ext.P3. Admittedly,

the student concession facilities have been extended by the

Kerala State Road Transport Corporation to the students by

virtue of Government Order G.O(P)35/2005 Tran. dated

24.11.2005. After adverting to the relevant clause thereunder

viz., Clause G of the said Government Order and the rival

contentions raised therein, it was held in Ext.P3 as

WPC.No.18369/2010
: 2 :

hereunder:-

“By Ext.P1 certificate produced by the petitioners from the
Kerala Hindi Prachar Sabha, the Kerala Hindi Prachar
Sabha has certified that the petitioner’s institution is
recognised by the Kerala Hindi Prachar Sabha, the
institution is recognised by the Kerala Hindi Prachar
Sabha and that the institution is conducting classes for
various examinations such as Hindi Pravesh, Hindi
Bhooshan and Sahityacharya, which are considered as full-
time classes. It is also stated therein that the students of
these courses are not given any stipend. The institutions
run by the Kerala Hindi Prachar Sabha directly and the
institutions like the petitioner’s institutions are preparing
the students for the same courses, same examinations and
same certificates. That being so, I am of opinion that the
Kerala State Road Transport Corporation cannot
discriminate between the students of direct branches of
Hindi Prachar Sabha and franchisees of Hindi Prachar
Sabha like the petitioner. That being so, the students
studying in the petitioner’s institution are also entitled to
the equal treatment like the students of branches of Hindi
Prachar Sabha in the matter of student concession.

Accordingly, I direct the Kerala State Road
Transport Corporation to extend student concession
facilities to the students studying in the Pragathi Hindi
Vidyalaya, Padmalayam conducted by the petitioner in WP
(C) No. 14270/2008 with immediate effect. The writ
petitions are allowed as above”

2. As per Ext.P3 it was held that the student concession

facilities is available to the students in the institutions run by

the Kerala Hindi Prachar Sabha and also in institutions like

the petitioner’s institutions. Consequently, direction was also

given to extend the students concession facilities to the

students of Pragathy Hindi Vidyalaya conducted by the

petitioner with immediate effect. Feeling aggrieved by Ext.P3

judgment the matter was taken in appeal as per WA

WPC.No.18369/2010
: 3 :

No.2563/2009. A perusal of Ext.P4 judgment would reveal

that the Corporation had raised the contention therein that

the institution run by the petitioner was not recognized by the

Hindi Prachar Sabha. It is evident from Paragraph 4 of Ext.P4

judgment that the factum that the Corporation had been

extending the benefit of student concession to the students of

the 12 branches of Hindi Prachar Sabha was also taken note of

by the Division Bench. The contention of the Corporation that

the institution run by the petitioner herein and the institution

run by the Hindi Prachar Sabha are different and was not

accepted by the Division Bench as it is seen from Ext.P4

judgment. The operative portion of Ext.P4 judgment assumes

relevant and it reads thus:-

“Since learned Standing Counsel for the Corporation
submits that certain clarifications may have to be obtained
from the Government as regards the status of the students
of institutions like respondent No. 1 run by Hindi
Pracharaks, particularly in view of Ext.R1(h) we make it
clear that it will be open to the Corporation to approach the
Government and seek appropriate clarification, if found
necessary. Therefore, this order shall remain in force only
during the academic year 2009-2010.

With the above modification/clarification in the
impugned judgment, the writ appeal is closed.”

3. It is relevant to note that as per Ext.P4 judgment

virtually the judgment in Ext.P3 was affirmed by the Division

Bench and it was thereafter that taking note of the fact that

WPC.No.18369/2010
: 4 :

the corporation had sought certain clarifications from the

Government and that such clarifications were yet to be

received that the operation of the judgment was limited to the

academic year 2009-10. It is a common case that the said

situation continues even now.

4. The learned counsel for the petitioner also made

available a copy of the memorandum No. TR2/026901/2006

dated 1.7.2010. It would reveal that even those students

studying at the office campus centres are being extended the

student concession by the Corporation.

5. The respondents have filed a statement and produced

Annexure R1 along with the same. Annexure R1 is a letter

from the Chairman and Managing Director of the Corporation

to the Government dated 9.12.2009. Essentially it carried a

request for furnishing clarifications sought for and referred to

in Ext.P4 judgment. However, it is the admitted position that

despite the receipt of Annexure R1 no clarifications have been

given by the Government as per G.O(P) 35/2005 Tran. dated

24.11.2005. According to the respondents the present issue of

the student concession is being governed by G.O(MS)11/2003

Tran. dated 17.3.2003. It is contended that the students

WPC.No.18369/2010
: 5 :

studying in the institution of the petitioner are now falling

under the purview of the said Government Order dated

17.3.2003. Therefore, the Corporation is not bound to extend

the concession facility to the students studying in the

petitioner’s institution. However, it is a fact that the

entitlement of the student concession facilities to the

institutions run by the petitioner was upheld by this Court and

that was virtually affirmed by this court in Ext.P4 judgment

though it was restricted to the academic year 2009-10. It was

so limited for the reason that Government did not furnish

certain clarifications sought for by the Corporation. A

scanning of contentions of the corporation would reveal that

they did not have a case that pursuant to their request for

clarifications, Government have clarified the points and by

virtue of such clarifications the students studying in the

petitioner’s institutions are disentitled to get student

concession facilities. In the absence of any such contentions, I

am of the view that the position obtained in the light of Ext.P3

and P4 is to be continued. In short, so long as the situation

that was available at the time of disposal of the Writ Appeal

No.2563/2009 continues, I am of the view that Ext.P3

WPC.No.18369/2010
: 6 :

judgment shall hold the field. In that view of the matter, there

is no reason for not extending the students concession

facilities to the students of Pragathy Hindi Vidyalaya as long

as the said position continues.

Disposed of accordingly.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma

//true copy//

P.A to Judge