IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1012 of 2008()
1. U.MANOHARAN, URALATH HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, RTA, MALAPPURAM.
For Petitioner :SRI.ANIL SIVARAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :20/08/2009
O R D E R
K. BALAKRISHNAN NAIR & P.S. GOPINATHAN, JJ.
------------------------------
W.A. No.1012 of 2008
------------------------------
Dated this, the 20th day of August, 2009
JUDGMENT
Balakrishnan Nair, J.
The appellant was the writ petitioner. He was having
a regular permit on the route Chaliyam – Kozhikode. Since the
validity of the permit was going to expire on 5.3.2005, he
applied for its renewal on 15.2.2005. The consideration of the
application for renewal was delayed for want of concurrence
from the sister R.T.A., Kozhikode. The primary R.T.A. was
R.T.A., Malappuram. So, he was operating on the basis of
temporary permit obtained under Section 87(1)(d) of the Motor
Vehicles Act. In 2006, the vehicle attained the age of 15 years.
So, he could not operate thereafter, on the route. Later, he
submitted an application on 5.6.2007 for replacement of the old
vehicle by a new vehicle. The said application was adjourned by
Ext.P4. Therefore, he approached this court by filing a writ
petition. This Court, by Ext.P5 judgment [W.P.(C)
W.A. No.1012 of 2008:
– 2 –
No.33621/07], directed the R.T.A., Malappuram to consider his
application for renewal of the permit and also the application for
replacement of the old vehicle by a new vehicle. Pursuant to
the said direction, the R.T.A. considered the applications and
rejected both the applications by Ext.P6 order. The present
writ petition was filed challenging the said order.
2. The learned Single Judge relying on the decision
of the Division Bench in Rashinlal v. R.T.A. Kottayam, 2004
(1) KLT 1091, dismissed the writ petition. Hence this appeal.
3. The learned counsel for the appellant submitted
that, the decision relied on by the learned Single Judge has no
application to the facts of the present case. At the time of the
admission of the appeal, the Division Bench passed an interim
order directing the R.T.A. to grant renewal of the permit as also
replacement of the old vehicle. In obedience to the said
direction, permit was granted and he is now operating. The
learned Government Pleader submitted that Section 83 of the
W.A. No.1012 of 2008:
– 3 –
M.V. Act governs replacement of the vehicle, which provides
that only an existing permit holder can apply for replacement.
In this case, it is pointed out that, as the appellant is no longer
a permit holder after 2006, his application for replacement is
not maintainable. Since the application for replacement was
filed on 5.6.2007, the R.T.A. could have rejected it, on the
ground of non-existence of permit or kept it pending till the
renewal is decided, it is submitted.
4. Section 83 of the Act reads as follows:
“83. Replacement of vehicles.- The
holder of a permit may, with the permission of the
authority by which the permit was granted, replace
any vehicle covered by the permit by any other
vehicle of the same nature.”
We agree with the learned Government Pleader that only an
existing permit holder can maintain an application for
replacement of the vehicle. But, the existence of a vehicle is
not a condition precedent, for maintaining an application for
permit. We think, the said principle can be extended for
W.A. No.1012 of 2008:
– 4 –
renewal of permit also. In view of the above position, we quash
Ext.P6 and direct the Regional Transport Authority, Malappuram
to consider the application of the appellant for renewal of the
permit in accordance with law, within two months from the date
of production of a copy of this judgment. After renewal of the
permit, his application for replacement of the vehicle should be
considered and disposed of within one month thereafter. Till
such time, the appellant can operate the service with the
vehicle for which he obtained permit on the strength of the
interim order passed by this Court on 28.5.2008, provided he is
otherwise eligible.
The Writ Appeal is disposed of as above.
Sd/-
K. Balakrishnan Nair,
Judge.
Sd/-
P.S. Gopinathan,
Judge.
DK.
(True copy)