Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 2 docs
The Motor Vehicles Act, 1939
Section 70(2) in The Motor Vehicles Act, 1939

User Queries
Allahabad High Court
Aftab Ahmed vs State Transport Appellate ... on 15 January, 1997
Equivalent citations: AIR 1997 All 176
Bench: M Katju

ORDER

1. Heard Sri L. P. Naitham, learned counsel for the petitioner and Sri A. D. Saunders, learned counsel for the Cavcator.

2. This writ petition has been filed against the impugned order dated 30-12-1996 and 27-11-1996. It appears that there is a route known as Ramnagar Deghat via Bhatroj Khan which is within the jurisdiction of R.T.A. Kumaun, Kathgodam. The petitioner applied for a permanent stage carriage permit on the said route on 29-10-1996 and his application was supported by a time-table. The respondent Nos. 3 and 4 had earlier applied for permit on this route on 29-3-1996 and their applications came up before the R.T.A. on 27-11 -1996 as stated in paragraph 6 of the petition. On that date the permits were granted to the respondents 3 and 4 but the application of the petitioner and others were postponed. Against thisorder, the petitioner filed a revision before the Tribunal which was dismissed by the impugned order dated 30-12-1996. Hence this petition.

3. Under the new Motor Vehicles Act of 1988 the policy is for grant of free permit subject to any restriction imposed by the provisions of the Act. Thus the old concept of strength of the route as provided in the old Motor Vehicles Act has been done away with. Therefore, ordinarily all permits applied for any route are to be granted unless the route or part thereof is nationalised or there is some prohibition or restriction by any provision of the new Act. Section 70(2) of the Motor Vehicles Act 1988 states :

"A Regional Transport Authority shall refuse to grant a stage carriage permit if it appears from any time-table furnished that the provisions of this Act relating to the speed at which vehicles may be driven are likely to be contravened provided that before such refusal an opportunity shall be given to the applicant to amend the time-table so as to conform to the said provisions".

4. This provision only relates to the speed at which the vehicle may be driven and that aspect has to be seen by the R.T.A. before granting a permit so that the prescribed speed may not be contravened. However, my attention has not been invited to any provision which prohibits grant of permits to various parties who furnish the same time-table. In the absence of any such provision, it is evident that the R.T.A. can grant permits to various parties who furnish the same time-table.

5. In the circumstances, this petitioner is disposed of with the direction to R.T.A. to decide the petitioner's application for grant of permit on the said route within one month of production of a certified copy of this order in accordance with law.

6. Order accordingly.