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 0, Cited by 0]

Kerala High Court

Joy.M.P vs The Regional Transport Authority on 23 April, 2024

Author: N.Nagaresh

Bench: N.Nagaresh

        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                        PRESENT
          THE HONOURABLE MR.JUSTICE N.NAGARESH
TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                WP(C) NO. 15946 OF 2024
PETITIONER:

         JOY.M.P.,
         AGED 53 YEARS, S/O. PAULOSE,
         MANGALATH PUTHENPURAYIL HOUSE,
         KOORACHUND P.O., KOZHIKODE - 673527.

         BY ADVS.
         G.HARIHARAN
         PRAVEEN.H.
         K.S.SMITHA
         V.R.SANJEEV KUMAR
         B.R.SINDU
         V.ROHITH
         AFNA V.P.

RESPONDENTS:

    1    THE REGIONAL TRANSPORT AUTHORITY
         CIVIL STATION, MALAPPURAM P.O.,
         MALAPPURAM DISTRICT- 676505
         REPRESENTED BY ITS SECRETARY.

    2    THE SECRETARY,
         REGIONAL TRANSPORT AUTHORITY,
         CIVIL STATION, MALAPPURAM P.O.,
         MALAPPURAM DISTRICT- 676505.

    3    THE KERALA STATE ROAD TRANSPORT CORPORATION
         TRANSPORT BHAVAN, THIRUVANANTHAPURAM - 695023,
         REPRESENTED BY ITS MANAGING DIRECTOR.

         BY ADV.SMT. DEEPA V, GOVERNMENT PLEADER
     THIS WRIT PETITION (CIVIL) HAVING COME UP       FOR
ADMISSION ON 23.04.2024, THE COURT ON THE SAME       DAY
DELIVERED THE FOLLOWING:
 W.P.(C)No.15946 of 2024

                               :2:




                      JUDGMENT

Dated this the 23rd day of April, 2024 The petitioner is a Stage Carriage operator and also the registered owner of a Stage Carriage bus bearing registration No.KL-56-L-2891, which was covered with a Regular Permit to operate on the route Kozhikode - Ernakulam South and was valid up to 18.06.2016.

2. On account of the various notifications issued by the Government of Kerala and when the authorities declined to renew the regular as well as temporary permits, the private operators in the State were constrained to approach this Court by filing W.P.(C) No.13398 of 2020 and connected cases which were allowed by a learned Single Judge and the matter is pending in appeal.

W.P.(C)No.15946 of 2024

:3:

3. While so, the the Government of Kerala has issued another Notification No.B1/13/2016/Tran dated 14.09.2020 by making a modified proposal to the effect that the route length of the existing ordinary service shall not exceed 140 Kilometres.

4. The petitioner had filed W.P.(C). No.36071 of 2023 before this Court for appropriate reliefs and the said writ petition was disposed of as per judgment dated 01.12.2023 directing the petitioner to file an application for permit after reducing the route length below 140 Kms. Hence, the petitioner has decided to reduce the route length of the service by 140 Kilometres as per application dated 30.03.2024 without disturbing the existing timings by curtailing the portion of the route between Guruvayoor and Ernakulam so as to enable him to operate on the route Kozhikode - Guruvayoor with a set of proposed timings without disturbing the departure and arrival timings at W.P.(C)No.15946 of 2024 :4: Kozhikode and also making a request for an additional trip between Guruvayoor and Kozhikode in a vacant timings of a lapsed service operating between Kozhikode and Guruvayoor.

5. However despite directions made by this Court in Ext.P10 judgment to consider the application for permit made by the petitioner for reducing the route length 140 Kilometres, Ext.P11 application has not been considered so far by the 2nd respondent whereby serious prejudice has been caused to the petitioner, contends the Counsel for the petitioner.

6. Ext.P11 application submitted by the petitioner is temporary curtailment of route length. The petitioner is relying in Ext.P10 judgment of this Court. In the facts of the case, it would be only appropriate that the 2nd respondent considers the application in accordance with law.

The writ petition is disposed of directing the 2 nd respondent-Secretary, Regional Transport Authority to W.P.(C)No.15946 of 2024 :5: consider Ext.P11 application submitted by the petitioner for temporary curtailment route length and take appropriate decision thereon within a period of one month after giving opportunity of hearing the petitioner, KSRTC and other affected parties, if any.

Sd/-

N. NAGARESH JUDGE ams W.P.(C)No.15946 of 2024 :6: APPENDIX OF WP(C) 15946/2024 PETITIONER'S EXHIBITS Exhibit P1 TRUE COPY OF THE REGULAR PERMIT DATED 10.03.2015 ISSUED BY THE 2ND RESPONDENT RELATING TO VEHICLE NO. KL- 56-L2891.

Exhibit P2 TRUE COPY OF THE NOTIFICATION NO.

B1/13/2016/TRAN DATED 14.09.2020 ISSUED BY THE GOVERNMENT.

Exhibit P3 TRUE COPY OF THE NOTIFICATION G.O. (P) NO. 13/2023/TRANS. DATED 03.05.2023 SRO NO. 537/2023) Exhibit P4 TRUE COPY OF THE CASE STATUS RELATING TO WP(C) NO. 20710/2023 Exhibit P5 TRUE COPY OF THE APPLICATION FOR RENEWAL OF REGULAR PERMIT FILED BY THE PETITIONER ON 17.06.2021 TO OPERATE ON THE ROUTE KOZHIKODE- ERNAKULAM.

Exhibit P6 TRUE COPY OF THE APPLICATION FOR RENEWAL OF REGULAR PERMIT FILED ON 06.02.2016 TO OPERATE ON THE ROUTE KOZHIKODE- ERNAKULAM.

Exhibit P7 TRUE COPY OF THE 4 MONTHS TEMPORARY PERMIT DATED 17.11.2022 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER FOR THE VEHICLE MENTIONED IN EXHIBIT P1 TO OPERATE ON THE ROUTE ERNAKULAM-

KOZHIKODE.

Exhibit P8 TRUE COPY OF THE TAX TOKEN DATED 14.08.2023 EVIDENCING PAYMENT OF TAX FOR THE VEHICLE MENTIONED IN EXHIBIT P1 UPTO 30.09.2023.

Exhibit P9 TRUE COPY OF THE REQUEST DATED 21.09.2023 SUBMITTED BY THE PETITIONER BEFORE THE 5TH RESPONDENT.

W.P.(C)No.15946 of 2024

:7: Exhibit P10 TRUE COPY OF THE JUDGMENT MADE IN WPC.

36071/2023 DATED 01.12.2023.

Exhibit P11 TRUE COPY OF THE APPLICATION FOR GRANT OF VARIED ROUTE BETWEEN KOZHIKODE AND GURUVAYOOR AS DIRECTED IN EXHIBIT P10 JUDGMENT.