Kerala High Court
Fr. George Panakezham vs Regional Transport Officer on 7 August, 1998
Equivalent citations: AIR1999KER133, AIR 1999 KERALA 133, (1998) 2 KER LT 905, (1998) 2 KER LJ 638, (1999) 1 CIVLJ 346
Author: K.S. Radhakrishnan
Bench: K.S. Radhakrishnan
ORDER K.S. Radhakrishnan, J.
1. The question that has come up for consideration in this case is as to whether the registering authority has got legal right to sanction alteration of goods carriage vehicle into a passenger transport vehicle under the Motor Vehicles Act and Rules.
2. Central Motor Vehicles Act, 1988 and the Rules framed thereunder oblige every manufacturer of motor vehicle other than trailers and semi-trailors to submit the prototype of the vehicle to be manufactured for test by the Vehicle Research and Development Establishment of the Ministry of Defence of the Government of India or Automotive Research Association of India, Pune, or the Central Machinery Testing and Training Institute, Bundni (MP) or the Indian Institute of Petroleum, Dehradun and such other agencies as may be specified by the Central Government for granting a certificate by that agency as to the compliance of provisions of the Act and Rules. After the commencement of the Motor Vehicles Act, 1988 and Rules 1989, all the vehicles are approved for registration, subject to the compliance of prototype test. Rule 126 of the Central Rules is extracted below for easy reference :
"126. Prototype of every motor vehicle to be subject to test.-- On and from the date of commencement of Central Motor Vehicles (Amendment) Rules, 1993, every manufacturer of motor vehicles other than trailers and semitrailers shall submit the prototype of the vehicle to be manufactured by him for test by the Vehicle Research and Development Establishment of the Ministry of Defence of the Government of India, or Automotive Research Association of India, Pune, or the Central Machinery Testing and Training Institute (Budni) M.P. or the Indian Institute of Petroleum, Dehradun, and such other agencies as may be specified by the Central Government for granting a certificate by that agency as to the compliance of provisions of the Act and these Rules."
Rule 126A also authorises the testing agencies referred to in Rule 126 to conduct test in accordance with the procedures laid down by the Central Government on vehicles drawn from the production line of the manufacturer to verify whether these vehicles conform to the provisions of the Motor Vehicles Act, 1988 or Rules and orders made thereunder. Section 52 of the Motor Vehicles Act states that no owner of a motor vehicle shall so alter the vehicle that the particulars contained in the certificate of registration are no longer accurate, unless he has given notice to the registering authority within whose jurisdiction he has the residence or the place of business where the vehicle is normally kept, as the case may be, of the alteration he proposes to make.
3. Applications are being received by the registering authority from individuals seeking permission for change of the commercial vehicle to that of passenger vehicle. Ministry of Surface Transport considered the matter and subsequently, issued a communication No. RT-11011/1/88-TAG dated 31-7-1990 to all the State Transport Authorities and Regional Transport Authorities in the country, which reads as follows :
"I am directed to say that a reference has been received in this Ministry seeking clarification as to whether the transport vehicle like a pick-up van, viz., Tata 206 (Tata mobile) can be converted into a non-transport vehicle. There have been cases where pick up vans are sought to be converted into passenger cars by making structural changes in the vehicles and applications have been received by some registering authori-
ties from individuals to permit such changes on the ground that they come within the ambit of alteration contemplated by Section 52 of the M.V. Act. The pick up vans and similar light commercial vehicles are manufactured after they undergo prototype tests and it is intended to be used only for the purpose for which the prototype have been tested. Unless the prototype testing also covers the use of the vehicle as a passenger car, the same vehicle cannot be altered and got registered as a passenger vehicle."
4. We have to examine as to whether the clarification issued by the Central Government is in accordance with Section 52 of the Act read with Rule 126 of the Rules.
5. Petitioner's vehicles is Tata 407, goods carriage van tested and registered as a goods carriage. Petitioner's vehicle is manufactured and certified for carrying goods. Petitioner has now submitted an application for alteration of the class of vehicle as a school bus. He has to build a body for a school bus for taking passengers. Petitioner's application was rejected by Ext. P3 order dated 17-6-1998. According to Department since the vehicle was registered in accordance with the prototype certificate and for the purpose mentioned therein, that is for the purpose of carrying goods, the same cannot be altered for the carriage of passengers. Section 52 of the Motor Vehicles Act specifically says that no owner of the motor vehicle shall so alter the vehicle unless he obtains the approval of the registering authority to make such alteration.
6. In the matter of granting approval, all the Regional Transport Authorities are guided by the instructions issued by the Ministry of Surface Transport vide their communication dated 31-7-1990. It is categorically stated therein that unless the prototype testing also covers the use of the vehicle as a passenger car, the same vehicle cannot be altered and got registered as a passers ger vehicle. The above direction of the Ministry of Surface Transport shows that prototype test should also certify the use of the vehicle. When a vehicle is manufactured and built and prototype test was conducted for the purpose of carriage of goods, the same cannot be used for carriage of passengers, unless and until it is so certified. Insistence of conducting prototype testing is for the purpose of finding out whether a vehicle can be used for a particular purpose.
7. The vehicle purchased by the petitioner was certified by the manufacturer as well as by the registering authority as a goods carriage. Goods carriage is defined under Section 2 (14) of the Motor Vehicles Act as any motor vehicle constructed or adapted for use solely for the carriage of goods, or any motor vehicle not so constructed or adapted when used for the carriage of goods. Petitioner wants to change the registration of the vehicle to that of a passenger transfer vehicle. Before issuing form No. 22 every manufacturer has to comply with Rules 470, 115 (6), 124, 126A and 127. Manufacturer has also to issue a certificate in form No. 22A stating that he has complied with pollution standard, safety standards, road worthiness, etc. It is aftercomplying with all these formalities that the manufacturer has described the vehicle as a goods carriage. As already mentioned, after complying with the prototype test, the registering authority under Section 52 of the Act cannot change or alter the basic and fundamental factors. That is not within the power of the registering authority.
8. Petitioner has produced Ext. P4 letter from the Tata Engineering and Locomotive Company Ltd. stating that the vehicle in question conforms to the basic aggregates like Engine, Gear box, Steering and differential, chassis frame, Assemblies, etc., for both the Bus Cowl and Truck Cowl and this can be used either for bus or truck application. I am of the view that the vehicle in question has already undergone a prototype test after manufacturer. Prototype test certifies that the vehicle can be used as a goods carriage. It may be open to the Vehicle Research and Development Establishment of the Ministry of Defence of the Government of India or other recognised organisations to certify the used of the vehicle as a passenger vehicle.
9. In the instant case, I am of the view that registering authority is justified in taking the stand that after undergoing prototype test when it was certified that the use of the vehicle is for carriage of goods, the same cannot be altered by the registering authority as a passenger vehicle.
10. In this case, petitioner has not challenged the communication of the Ministry of Surface Transport to all the STAs and RTAs to comply with it. In fact, this Court had occasion to consider the said question in Sunny Scaria v. Joint R.T.O., (1993) 1 KLT 148. That was a case where application was made for conversion of a passenger vehicle into a goods vehicle. This Court held that since the petitioners therein had no case that their vehicles underwent prototype test for using it as goods vehicle, their application for conversion of the class of the vehicle cannot be accepted.
11. I am in respectful agreement with the above mentioned decision. In the said circumstances, I do not find any illegality in the order passed by the respondent rejecting the petitioner's application.
12. Counsel for the petitioner further submitted that application for alteration was presented in the office of the respondents on 1-4-1998 and no communication was received from the respondent within seven days of the receipt of the application, and therefore as per the proviso to Section 52(1) of the Act, it will be deemed that approval has already been given by the authority. This contention of petitioner cannot be accepted. The said contention has no factual foundation. Respondent denied the receipt of such an application dated 1-4-1998. There is nothing to show that they have in fact received such an application as contended by petitioner. According to them, application for alteration of class of vehicle dated 11-6-1998 was received in the office of the respondent on 12-6-1998 and it was considered and reply was sent on 17-6-1998. In the absence of any evidence to show that petitioner sent an application dated 1-4-1998, and that was received by the respondent, contention of counsel for the petitioner cannot be accepts.
13. In the said circumstances, writ petition lacks merits and the same is dismissed.