Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Calcutta High Court (Appellete Side)

Uttam Roy vs State Of West Bengal & Ors on 15 December, 2010

Author: Indira Banerjee

Bench: Indira Banerjee

5.12.2010
                         W.P. 22699(W) of 2010

                   Uttam Roy ... Petitioner
                                -Vs-
              State of West Bengal & Ors. ... Respondents
            Ms. Tanusri Chanda     ... for the Petitioner

            Mr. N. I. Khan,
            Ms. Sibani Bhagat    ... for the State.

In this writ application, the petitioner has sought orders on the respondent Regional Transport Authority to issue permit to the petitioner to operate his vehicle on the route specified in his application to the Regional Transport Authority.

Section 80 (1) and (2) of the Motor Vehicles Act, 1988 provides as follows :

"80. Procedure in applying for and granting permits. (1) An application for a permit of any kind may be made at any time.
(2) A Regional Transport Authority, State Transport Authority or any prescribed authority referred to in sub-section (1) of Section 66 shall not ordinarily refuse to grant an application for permit of any kind made at any time under this Act.

Provided that the Regional Transport Authority, State Transport Authority or any prescribed authority referred to in sub-section (1) of section 66 may summarily refuse the application if the grant of any permit in accordance with the application would have the effect of increasing the number of stage carriages as fixed and specified in a notification in the Official Gazette under clause (a) of sub-section (3) of Section 71 or of contract carriages as fixed and specified in a notification in the Official Gazette under clause (a) of sub-section (3) of Section 74:

Provided further that where a Regional Transport Authority, State Transport Authority or any prescribed authority referred to in sub-section (1) of section 66 refuses an application for the grant of a permit of any kind under this Act, it shall give to the applicant in writing its reasons for the refusal of the same and an opportunity of being heard in the matter."
2
The Regional Transport Authority is thus obliged to consider and allow the application for permit or alternatively to take a reasoned decision thereon after giving the applicant an opportunity of hearing.
After hearing learned counsel appearing on behalf of the parties, the writ application is disposed of by directing the Regional Transport Authority to take a decision on the application of the petitioner for permit to operate his vehicle on the route specified in the application in accordance with law within four months from the date of communication of this order after giving the petitioner an opportunity of hearing. The decision of the Regional Transport Authority shall be communicated to the petitioner within a week from the date thereof.
Photostat certified copy of this order, if applied for, be supplied to the parties subject to compliance with the requisite formalities.
( INDIRA BANERJEE, J.) AKD