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 3, Cited by 5]

Kerala High Court

Jagan Thomas vs State Of Kerala on 20 October, 2011

Author: P.N.Ravindran

Bench: P.N.Ravindran

       

  

  

 
 
        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                       PRESENT:

       THE HONOURABLE MR.JUSTICE P.N.RAVINDRAN

  TUESDAY, THE 28TH DAY OF FEBRUARY 2012/9TH PHALGUNA
                         1933

             WP(C).No. 32721 of 2011 (M)
              ---------------------------

PETITIONER(S):
-------------

        JAGAN THOMAS, AGED 39 YEARS,
        S/O.THOMAS EAPEN, THOMAS BAKERY, VII/357,
        NIRANOM P.O., KADAPRA, THIRUVALLA,
        PATHANAMTHITTA DISTRICT-689621.

        BY ADVS.SRI.C.S.MANU
               SRI.S.K.PREMRAJ

RESPONDENT(S):
--------------

    1.  STATE OF KERALA, REPRESENTED BY
        SECRETARY TO THE GOVERNMENT OF KERALA
        TRANSPORT DEPARTMENT, GOVERNMENT SECRETARIAT
        THIRUVANANTHAPURAM-695001.

    2.  THE TRANSPORT COMMISSIONER,
        THIRUVANANTHAPURAM-695001.

    3.  THE ADDITIONAL REGISTERING AUTHORITY/
        JOINT REGIONAL TRANSPORT OFFICER,
        THIRUVALLA-689101.

        BY GOVERNMENT PLEADER, SMT.P.MAYA

      THIS WRIT PETITION (CIVIL)  HAVING BEEN FINALLY
      HEARD ON  28-02-2012, THE COURT ON THE SAME DAY
      DELIVERED THE FOLLOWING:

SU/-

WP(C).No. 32721 of 2011 (M)

                          -2-

                       APPENDIX

PETITIONER'S EXHIBITS:

P1: THE COPY OF THE SALE CERTIFICATE DATED 20/10/2011
    ISSUED BY THE NATIONAL MOTORS, MALIYECKAL
    BUILDING, VETTIPURAM EAST, MYLAPRA P.O,
    PATHANAMTHITTA-689653 TO THE PETITIONER.

P2: COPY OF THE TAX INVOICE BEARING NO.70 DATED
    20/10/2011 ISSUED BY THE NATIONAL MOTORS,
    MALIYECKAL BUILDING, VETTIPURAM EAST, MYLAPRA P.O,
    PATHANAMTHITTA-689653 TO THE PETITIONER.

P3: COPY OF THE INSURANCE POLICY BEARING
    NO.101581/31/11/01/00001276 ISSUED BY THE UNITED
    INDIA INSURANCE COMPANY LTD, KARUVELIL BUILDINGS,
    PARUMALA KADAVU, MANNAR-689622 TO THE PETITIONER.

P4: COPY OF THE APPLICATION DATED 25/10/2011 SUBMITTED
    BY THE PETITIONER TO THE 3RD RESPONDENT.

P4(A):   COPY OF THE APPLICATION SUBMITTED BY THE
         PETITIONER IN FORM NO.20 BEFORE THE 3RD
         RESPONDENT FOR REGISTRATION OF THE VEHICLE.


P5: COPY OF THE REGISTRATION DETAILS OF THE VEHICLE
    BEARING REGISTRATION NO.KL-07-BP-5357 ISSUED BY
    THE REGISTERING AUTHORITY, ERNAKULAM (REGIONAL
    TRANSPORT OFFICE, ERNAKULAM)

P6: COPY OF THE REGISTRATION DETAILS OF THE VEHICLE
    BEARING REGISTRATION NO.KL-39-C-3445 ISSUED BY THE
    ADDITIONAL REGISTERING AUTHORITY, TRIPUNITHURA
    (SUB REGIONAL TRANSPORT OFFICE, TRIPUNITHURA)

P7: COPY OF THE REGISTRATION DETAILS OF THE VEHICLE
    BEARING REGISTRATION NO.KL-24-B-7677 ISSUED BY THE
    ADDITIONAL REGISTERING AUTHORITY, KOTTARAKKARA
    (SUB REGIONAL TRANSPORT OFFICE, KOTTARAKKARA)

WP(C).No. 32721 of 2011 (M)

                          -3-


RESPONDENTS' ANNEXURES:

R2(A):   COPY OF THE CENTRAL GOVERNMENT NOTIFICATION
         VIDE S.O.NO.1248(E) DATED 5/11/2004.

R2(B):   COPY OF THE  CIRCULAR NO.7/2000.


R3(A):   COPY OF THE REGISTRATION PARTICULARS OF THE
         VEHICLES NO.KL-24-B-7677,  KL-39-C-3445 AND
         KL-07-BP-5357.




                                            /TRUE COPY/




                                          P.A. TO JUDGE



SU/-



                                                                "CR"

                       P.N.RAVINDRAN, J
                 -------------------------------
                W.P.(C).No. 32721 of 2011
              -----------------------------------
       Dated this the 28th day of February, 2012

                           JUDGMENT

The petitioner, the proprietor of a bakery, purchased a tempo traveller with a seating capacity of 17 passengers excluding the driver, manufactured by Force Motors, from the dealer at Mylapra in Pathanamthitta District on 20-10-2011. In the sale certificate, a copy of which is produced as Ext.P1, the address of the buyer is given as "Jagan Thomas, S/o Thomas Eapen, Thomson Bakery, VII/357, Niranam P.O., Kadapara, Thiruvalla-689581" and the dealer had described the class of the vehicle as, light motor vehicle contract carrier. The petitioner applied for registration of the vehicle on 25-10-2011 and produced along with the application, the original of Ext.P1 sale certificate, Ext.P2 tax invoice evidencing payment of value added tax, Ext.P3 certificate of insurance and Ext.P4 letter wherein he had declared that he intends to use the vehicle for personal use and requested that the vehicle may be registered as a private service vehicle for personal use. The third respondent W.P.(C).No. 32721 of 2011 2 returned the original of Ext.P4 letter by making the following endorsement on the original of Ext.P4 letter. The endorsement reads as follows:

"This vehicle is purchased in the name of Sri.Jagan Thomas, Thomson Bakery, Niranam, Thiruvalla. Hence, the application could not be entertained since the vehicle belongs to the proprietor of a business concern."

2. In this writ petition, the petitioner challenges the aforesaid endorsement on Ext.P4 letter and seeks a direction to the third respondent to receive back the application for registration and the accompanying documents on being represented and to register the vehicle mentioned in the application as a private service vehicle for personal use. The petitioner contends that the stand taken by the third respondent that as the vehicle belongs to the proprietor of a business concern, it cannot be registered as a private service vehicle for personal use, cannot be sustained in the light of the notification dated 5-11-2004 issued by the Central Government in exercise of the power conferred on it under sub-section (4) of section 41 of the Motor Vehicles Act, 1988. It is contended that the very same registering authority had registered similar vehicles manufactured by the very same manufacturer as private service vehicles for personal use or as W.P.(C).No. 32721 of 2011 3 omnibus for private use, but a different stand has been taken in the case of the petitioner. The petitioner relies on Exts.P5 , P6 and P7 which contain the registration details of three identical motor vehicles in support of the said contention.

3. The third respondent has filed a counter affidavit dated 1-2-2012. In paragraph 4 thereof, it is stated that as the petitioner purchased the vehicle in the name of his firm "Jagan Thomas, Thomson Bakery, Building No.VII/357, Niranam P.O., Kadapara, Thiruvalla", it means that the owner of the vehicle maintains it for the purpose of carrying persons for or in connection with his trade or business otherwise than for his personal purpose and therefore, the petitioner's vehicle can be registered only as a private service vehicle and classified as a transport vehicle with liability to pay motor vehicles tax at the rate applicable to transport vehicles. As regards, the petitioner's contention that identical vehicles manufactured by the very same manufacturer have been registered either as an omnibus for private use or as a private service vehicle for personal use, it is contended with reference to the registration details of the said vehicles that the registered owners of those vehicles are individuals W.P.(C).No. 32721 of 2011 4 and not institutions or concerns and therefore, no reliance can be placed on Exts.P5 to P7 registration particulars.

4. The second respondent has filed a counter affidavit dated 22-2-2012, wherein, in paragraph 4, after referring to the notification dated 5-11-2004 issued by the Central Government, it is contended that as the vehicle in the instant case was purchased in the name of a company (business concern) with the intention to use the vehicle for business purposes, it can be registered only as a contract carriage or as a private service vehicle; and in both events, the vehicle should be treated as a transport vehicle for taxation purposes. In paragraph 9 it is contended that as the petitioner's vehicle was purchased in the name of a business concern and it has a seating capacity of more than 6 passengers excluding the driver, it cannot be registered as a private service vehicle for personal use.

5. I heard Sri.C.S.Manu, learned counsel appearing for the petitioner and Smt.S.Maya, learned Government Pleader appearing for the respondents. The main question that arises for consideration in the instant writ petition is whether the petitioner can rely on the notification dated 5-11-2004 issued by the Central Government under W.P.(C).No. 32721 of 2011 5 sub-section (4) of section 41 of the Motor Vehicles Act to contend for the position that he is entitled to have the vehicle registered as a private service vehicle for personal use. The respondents resist the petitioner's claim on the ground that the vehicle belongs to the proprietor of a business concern and therefore it can be registered only as a private service vehicle and classified as a transport vehicle.

6. The term 'private service vehicle' is defined in section 2(33) of the Motor Vehicles Act, 1988, as follows:

"private service vehicle means a motor vehicle constructed or adapted to carry more than six persons excluding the driver and ordinarily used by or on behalf of the owner of such vehicle for the purpose of carrying persons for, or in connection with, his trade or business otherwise than for hire or reward but does not include a motor vehicle used for public purposes;"

7. The term 'transport vehicle' is defined in section 2 (47) of the Motor Vehicles Act, 1988 as follows:

"transport vehicle" means a public service vehicle, a goods carriage an educational institution bus or a private service vehicle;"

Going by the aforesaid definitions, a private service vehicle is a vehicle constructed or adapted to carry more than six persons excluding the driver and ordinarily used by or on behalf of the owner of such vehicle for the purpose of carrying persons for, or in W.P.(C).No. 32721 of 2011 6 connection with his trade or business, otherwise than for hire or reward. Such a private service vehicle is also a transport vehicle as defined in the Act. Sub-section (4) of section 41 of the Motor Vehicles Act, 1988 reads as follows:

"(4) In addition to the particulars required to be included in the certificate of registration, it shall also specify the type of the motor vehicle, being a type as the Central Government may, having regard to the design construction and use of the motor vehicle, by notification in the Official Gazette, specify."

8. The Central Government have in exercise of the power conferred on it under sub-section (4) of section 41 of the Motor Vehicles Act, 1988 issued Ext.R2(a) notification dated 5-11-2004 which stipulates that a private service vehicle registered in the name of an individual, if declared to be used by him solely for personal use, can be specified as a non transport vehicle. Prior to the issuance of the notification dated 5-11-2004, the Central Government had issued a notification dated 19-6-1992 in which private service vehicles were specified as transport vehicles. The notifications dated 19-6-1992 and 5-11-2004 are extracted below:

W.P.(C).No. 32721 of 2011 7

[S.O.451(E)], dated 19-6-1992:- In exercise of the powers conferred by sub section (4) of the Section 41 of the Motor Vehicles Act, 1988 (59 of 1988), and in supersession of the Notification No.S.O 436(E), dated the 12th June 1989, except or respects things done or omitted to be done before such supersession the Central Government hereby specified the types of Motor Vehicles mentioned in column 2 of the Table below as the type in respect of motor vehicles specified in corresponding entry in column 1 thereof for the purpose of sub section (4).

                                       THE TABLE

            Transport Vehicles                   Non-Transport Vehicles

                     (1)                                    (2)

(i) Motor Cycle with side car (i) Motor cycle with or without car for for carrying goods personal use
(ii) Motor Cycle with trailer (ii) Motor Cycle with trailer to carry to carry goods personal effects
(iii) Motor Cycle used for hire (iii) Mopeds and motorized cycles to carry one passenger (Engine capacity exceeding 35CC) on pillon and motorized cycle rickshaw for goods/passengers on hire.

  (iv)   Motor Cab and Luxury       (iv)   Invalid carriage
         cabs

  (v)    Goods carrier              (v)    Three     wheeled     vehicles   for
         trucks/tankers/mail               personal use
         carriers

  (vi)   Trailers                   (vi)   Motor Car

  (vii)  Maxi cab.                  (vii)  Fork lift

  (viii) Stage carriers             (viii) Vehicles/trailers     fitted    with
                                           equipments like Rig, generator
                                           compressor.

  (ix)   Contract carriages and     (ix)   Crane mounted vehicle
         tourist vehicles

  (x)    Three wheeled vehicles     (x)    Tractor
         for      transport     of
         passenger/goods

(xi) Mobile clinic/X-Ray van/ (xi) Trailers to carry personal effects Library vans
(xii) Private Service Vehicle (xii) Tower wagons and tree trimming vehicles W.P.(C).No. 32721 of 2011 8 Transport Vehicles Non-Transport Vehicles (1) (2)
(xiii) Educational Institution (xiii) Tow trucks Breakdown Van buses Recovery Vehicles
(xiv) Ambulances
(xv) Mobile Canteens (xvi) Cash Vans (xvii) Articulated Vehicles (xviii) Camper Vans (xix) Animal ambulances (xx) Hearses (xxi) Mobile workshops (xxii) Fire tenders, snorked ladders, auxillary trailers and fire fighting vehicles.
(xxiii) Omnibus (xxiv) Dumper/Excavator)
a) "Ambulance means vehicle specifically designed, constructed or modified and equipped and intended to be used for emergency transportation of person who are sick, injured, wounded or otherwise incapacitated.
b) Animal ambulance" means intended to be used for the emergency transportation of sick, injured wounded or otherwise incapacitated animal.
c) "Campers Van" means motor vehicles designed or constructed to provide living quarters for recreational camping or travel use with direct walk through access to the living quarters from the driver's seat.
d) "Camping Trailer" means a trailer not used for transport of goods, constructed with partial side walls which folds for towing and unfolds to provide temporary living accommodation for recreational camping and tourist purposes.

________________________________________________________________ W.P.(C).No. 32721 of 2011 9 [S.O.1248 (E), dated 5th November 2004.-In exercise of the powers conferred by sub-section (4) of section 41 of the Motor Vehicles Act, 1988 (59 of 1988) and in supersession of the notification of the Government of India in the erstwhile Ministry of Surface Transport No.S.O 451(E), dated the 19th June, 1992, the Central Government hereby specifies the types of motor vehicles as mentioned in columns 1 and 2 of the Table below for the purpose of said sub- section (4).

THE TABLE Transport Vehicles Non-Transport Vehicles

(i) Motor Cycle with side car (i) Motor cycle with or without car for for carrying goods personal use

(ii) Motor Cycle with trailer (ii) Mopeds and motorized cycles to carry goods (Engine capacity exceeding 25CC)

(iii) Motor Cycle used for hire (iii) Invalid carriage to carry one passenger on pillon and motorized cycle rickshaw for goods or passengers on hire.


(iv)    Luxury cabs               (iv)   Three    wheeled      vehicles    for
                                         personal use

 (v)   Three wheeled vehicles      (v)   Motor Car
       for      transport      of
       passengers/goods

(vi)   Goods carrier trucks or    (vi)   Fork lift
       tankers or mail carriers
       (N1-N3 category)

(vii) Power tillers and Tractors (vii) Vehicles or trailers fitted with using public roads equipments like rig, generator compressor.

(viii) Mobile clinic or X-Ray (viii) Crane mounted vehicle van or library vans

(ix) Mobile work -shops (ix) Agricultural tractor and power tiller

(x) Mobile canteens (x) Private service vehicle, registered in the name of an individual and if declared to be used by him solely for personal use

(xi) Private Service Vehicle (xi) Camper van or trailer for private use.


W.P.(C).No. 32721 of 2011
                                            10



            Transport Vehicles                   Non-Transport Vehicles


 (xii)  Public   Service    Vehicle  (xii)  Tow trucks Breakdown Van and
        such as maxi-cab, motor             Recovery Vehicles
        cab, stage carriage and
        contract           carriage
        including tourist vehicles

(xiii) Educational       Institution (xiii) Tower wagons and tree trimming
        Buses                               vehicles owned by Central, State
                                            and local authorities.

(xiv) Ambulances                    (xiv) Construction Equipment Vehicles
                                            as defined in rule 2 (ca)*

(xv)    Animal ambulances

(xvi) Camper Vans or trailers

(xvii) Cash Vans

(xviii) Fire   tenders,    snorked
        ladders, auxillary trailers
        and fire fighting vehicles.

(xix) Articulated vehicles.

(xx)    Hearses

(xxi) Omnibus+

a) "Ambulance means vehicle specifically designed, constructed or modified and equipped and intended to be used for emergency transportation of persons who are sick, injured, wounded or otherwise incapacitated.

b) "Animal ambulance" means a motor vehicle intended to be used for the emergency transportation of sick, injured wounded or otherwise incapacitated animals.

c) "Camper Van" means a special purpose MI category vehicle constructed to include living accommodation which contains at least the following equipment:

-Seats and table
-Sleeping accommodation which may be converted for the seats.
-Cooking facilities, and
-Storage facilities This equipment shall be rigidly fixed to the living compartment; however, the table may be designed to be easily removable.
W.P.(C).No. 32721 of 2011 11
+(d) The "Omnibus" has been kept in the category of transport vehicle with a view to bringing it under the purview of fitness regime as it is exhaustively used on road. However, the taxes to be levied on such vehicle would fall within the jurisdiction of State Governments.
*(e) Under rule 2(ca) , use of public road by Construction Equipment Vehicle is incidental to the main off-road function. However, when the public road is being used regularly for carrying on commercial activities, then Construction Equipment Vehicles such as dumpers and excavators being used for such activities, shall be deemed as transport vehicles.
__________________________________________________________

9. It is evident from the notification dated 5-11-2004, that a private service vehicle as defined in section 2(33) of the Motor Vehicles Act registered in the name of an individual can be used for private purposes unconnected with the business or trade of the owner of such vehicle. Therefore, a business man who purchases a motor vehicle which answers the definition of the term "private service vehicle" can have the vehicle specified as a private service vehicle for personal use, if it is registered in his name and he gives a declaration to the effect that the vehicle is intended to be used by him solely for personal use. The petitioner had given such a declaration by filing Ext.P4 application along with the application for registration. However, the third respondent did not entertain the application on the short ground that the vehicle belongs to the proprietor of a business concern.

W.P.(C).No. 32721 of 2011 12

10. In my opinion, the stand taken by the respondents cannot be sustained in the light of the notification dated 5 -11-2004 issued by the Central Government. The mere fact in the sale certificate the business address of the petitioner is given by itself will not make the business concern the owner of the vehicle. That apart, a proprietary concern is not a natural person or a juristic person and it cannot be the owner of a motor vehicle. The apprehension if any entertained by the respondents that the petitioner who is running a bakery is likely to use the vehicle either for his business purposes or as a contract carriage after registering it as a private service vehicle for personal use and paying tax at the rate applicable to non transport vehicles, cannot be in my opinion be a reason to deny registration of the vehicle as a private service vehicle for personal use. If later, after registration and classification as a private service vehicle for personal use, the petitioner is found to use the vehicle for the purpose of his trade or business and not for personal use or is found to use it as a contract carriage, certainly the respondents will be entitled to seize the vehicle and reclassify it as a private service vehicle with liability to pay tax at the rate applicable to transport vehicles with effect from the date of its original registration. I am therefore of the considered W.P.(C).No. 32721 of 2011 13 opinion that the petitioner is entitled to succeed.

I accordingly allow the writ petition and direct that in the event of the petitioner submitting an application for registration of the motor vehicle described in Ext.P1 sale certificate as a private service vehicle for personal use, and paying the compounding fee for belated registration of the motor vehicle, the third respondent shall register the same, if the documents are in order and classify the vehicle as a private service vehicle for personal use. It is made clear that such registration will not stand in the way of the respondents or any other competent authority from re-classifying the vehicle as a private service vehicle with liability to pay motor vehicle tax at the rate applicable to a transport vehicle, with effect from the date of its original registration, if later, the petitioner uses the vehicle for his trade or business or as a contract carriage.

P.N.RAVINDRAN, JUDGE su/-