High Court Kerala High Court

The Secretary vs The Regional Transpoprt … on 25 May, 2010

Kerala High Court
The Secretary vs The Regional Transpoprt … on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15834 of 2010(D)


1. THE SECRETARY, QUILON AUTOMOBILE
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPOPRT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, R.T.A.,PATHANAMTHITTA.

                For Petitioner  :SRI.I.DINESH MENON

                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.15834 OF 2010
                  ------------------------------------
             Dated this the 25th day of May, 2010

                        J U D G M E N T

~~~~~~~~~~~

The petitioner is a Co-operative Society of employees as

well as the registered owner of a stage carriage bearing

Registration No.SC KL-3 M 1733. The petitioner has been

conducting services on the route Pathanamthitta- Chavara with

the vacant timings of another vehicle bearing Registration

No.KL-3 F 5525. The existing temporary permit of the

petitioner is valid till 28.5.2010. The regular permit of the

operator in whose vacant timings he is operating has expired on

27.5.2010. It is contended that he was not operating during the

currency of the regular permit also. The petitioner has

therefore submitted an application for the issue of a regular

permit on the route. He has also applied for the issue of a

temporary permit for conducting services during the pendency

of his application for the issue of a regular permit. However, his

applications were rejected by the authority. Therefore, the

petitioner challenged the proceedings by filing

M.V.A.A.No.452/2009 before the State Transport Appellate

W.P.(C) No.15834/2010 2

Tribunal (‘STAT’ for short). The basic permit holder who got

impleaded in the said appeal put forward a claim for temporary

permit. However, his claim was rejected by the STAT.

Meanwhile, the application of the basic permit holder for

renewal of his permit was rejected by the authority. It is

submitted by the petitioner that the stage carriage bearing

Registration No.KL-3F 5525 in respect of which the basic permit

holder had sought renewal of his regular permit is now

conducting services on another route, Pathanamthitta-

Karunagappilly.

2. In the above circumstances, it is submitted that the

petitioner is entitled to the re-issue of his regular permit.

However, the petitioner complains that no orders have been

passed on his application for the said purpose, till date. The

learned senior Government Pleader has no objection in

directions being issued for the consideration of Ext.P4

application submitted by the petitioner.

3. In the above circumstances, this Writ Petition is

W.P.(C) No.15834/2010 3

disposed of directing the 2nd respondent to consider the request

of the petitioner for the re-issue of his temporary permit,

evidenced herein by Ext.P4, in accordance with law and to pass

appropriate orders thereon, as expeditiously as possible, at any

rate, within a period of two weeks from the date of receipt of a

copy of this judgment.

(K.SURENDRA MOHAN, JUDGE)
ps