High Court Kerala High Court

Tessy Joseph vs Regional Transport Officer on 25 May, 2010

Kerala High Court
Tessy Joseph vs Regional Transport Officer on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15898 of 2010(J)


1. TESSY JOSEPH, PUTHUSSERY HOUSE,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT OFFICER
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

3. THE  TRANSPORT COMMISSIONER,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/05/2010

 O R D E R
                  K.SURENDRA MOHAN, J.
                        ----------------------
                 W.P.(C) No.15898 OF 2010
                     ---------------------------
             Dated this the 25th day of May, 2010

                       J U D G M E N T

~~~~~~~~~~~

The petitioner purchased a Mahindra Bolero Camper DX 2

WD Gold vehicle from its authorised dealer. He purchased the

vehicle for his own personal purposes. The vehicle was

produced before the 1st respondent for registration. However,

the 1st respondent refused to register the vehicle as a

non-transport vehicle. He also insisted on the petitioner to

paint the vehicle with yellow colour and to be registered as a

transport vehicle. The petitioner challenges the above action of

the 1st respondent.

2. According to the petitioner, the issue in this case is

squarely covered by the dictum laid down by the decision

reported in Cherian v. Transport Commissioner [2009(2)

KLT 583]. The learned Government Pleader fairly concedes that

the issue is covered by the above decision.

W.P.(C) No.15898/2010 2

3. In the decision referred to above also the vehicle

involved was a Mahindra Bolero Camper 4WD vehicle. After

considering the relevant provisions, this Court has held that the

vehicle need be registered only as a non-transport vehicle. It has

been further clarified that it is upto the authorities to re-classify

the vehicle as a transport vehicle, if it is brought to the notice of

the authority that the vehicle is used for carriage of goods.

4. In view of the above dictum, this Writ Petition can be

disposed of directing the 1st respondent to register the

petitioner’s vehicle as a non-transport vehicle, in terms of the

dictum contained in the decision referred to above, subject to the

rider that if it is found at any time that the vehicle is used for

carriage of goods, the same can be re-classified.

The Writ Petition is disposed of as above. No costs.

(K.SURENDRA MOHAN, JUDGE)

ps