Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Kerala State Road Transport ... vs A.M. Noushad
2025 Latest Caselaw 5209 Ker

Citation : 2025 Latest Caselaw 5209 Ker
Judgement Date : 17 March, 2025

Kerala High Court

The Kerala State Road Transport ... vs A.M. Noushad on 17 March, 2025

Author: Anil K. Narendran
Bench: Anil K. Narendran
                                       1
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                           &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1821 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.18290 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/6TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN AND MANAGING
            DIRECTOR, TRANSPORT BHAVAN, PATTOM,
            THIRUVANANTHAPURAM, PIN - 695004


            BY ADVS.P.C.CHACKO(PARATHANAM)
            RENJITH THAMPAN (SR.)

RESPONDENTS/PETITIONERS & RESPONDENTS 1 TO 5:

     1      RAJESH K. JACOB,AGED 49 YEARS
            S/O K.C. CHACKO, KAYYUNNAPPARA HOUSE, ANICKAD,
            EAST P.O., KOTTAYAM, PIN - 686503


     2      K.T. THOMAS,AGED 50 YEARS
            S/O THOMAS, KAVUMKAL HOUSE, ELAMPILLY P.O.,
            KOTTAYAM, PIN - 686503


     3      N.M. BIJU,AGED 48 YEARS,S/O MATHAI,
            NELLICKAPARAMBIL HOUSE, KELAKOM P.O., KANNUR, PIN
                                        2
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            - 670674


     4      VINOD THOMAS, AGED 47 YEARS
            S/O THOMAS, AIKARYIL HOUSE, RAMAPURAM BAZAR P.O,
            VELLILAPPALLY, PALA, KOTTAYAM, PIN - 686576


     5      JOSHY THOMAS, AGED 51 YEARS
            S/O THOMAS, NADUTHUNDATHIL HOUSE, KONGANDOOR P.O,
            KOTTAYAM, PIN - 686564


     6      THE GOVERNMENT OF KERALA, REPRESENTED BY ITS
            CHIEF SECRETARY, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     7      THE REGIONAL TRANSPORT AUTHORITY,
            KOTTAYAM, REPRESENTED BY ITS SECRETARY,
            COLLECTORATE P.O., KOTTAYAM, PIN - 686002


     8      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            KOTTAYAM, COLLECTORATE P.O., KOTTAYAM, PIN -
            686002


     9      THE REGIONAL TRANSPORT AUTHORITY,
            KANNUR, REPRESENTED BY ITS SECRETARY,
            COLLECTORATE P.O., KANNUR, PIN - 670002


     10     THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            KANNUR, COLLECTORATE P.O., KANNUR, PIN - 670002


*ADDL.R11 HONEY BALACHANDRAN, GENERAL SECRETARY, KERALA
          STATE ROAD TRANSPORT EMPLOYEES ASSOCIATION
          (CITU), RESIDING AT SREE RAGOM, PATHIRICKAL P.O,
          PATHANAPURAM, KOLLAM DISTRICT IS IMPLEADED VIDE
          ORDER DT.27.02.2025 IN I.A.NO.2 OF 2024 IN W.A.
                                        3
W.A.No.1821 of 2024 and conn. cases.                         2025:KER:23448

*ADDL.R12 ALIYAR, M.I., AGED 48 YEARS, S/O.M.A.IBRAHIM,
          DRIVER, KERALA STATE ROAD TRANSPORT CORPORATION,
          PERUMBAVOOR DEPOT- 683 542, (RESIDING AT
          MURIYANKARA HOUSE, WEST VENGOLA, PERUMBAVOOR-683
          536), [STATE SECRETARY, TRANSPORT DEMOCRATIC
          FEDERATION (INTUC)].

*ADDL.R13 ANIL KUMAR. T.V. ( SOUGHT TO BE IMPLEADED )
          S/O.VELAYUDHAN, DRIVER, KERALA STATE ROAD
          TRANSPORT CORPORATION, ALUVA DEPOT -683101,
          (RESIDING AT PADINJARAKKARAKUDI, SOUTH
          VAZHAKULAM, ALUVA-683105) DISTRICT SECRETARY
          (ERNAKULAM), TRANSPORT DEMOCRATIC FEDERATION
          (INTUC)]

             ADDL.R12 & R13 ARE IMPLEADED AS PER ORDER DATED
             27.02.2025 IN I.A.NO.3 OF 2024 IN W.A.

             BY ADVS. K.P.JUSTINE (KARIPAT)
             T.P.PRADEEP
             A.JOSEPH GEORGE (AZHIKKAKATH)
             P.K.SATHEES KUMAR
             R.K.PRASANTH
             MINIKUMARY M.V.
             JIJO JOSEPH
             SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             SR.ADV.SRI.P.DEEPAK
             ADV.SRI.RILGIN V. GEORGE
             SRI.K.T.RAVEENDRAN
             SMT.NAZRIN BANU
             SMT.AKSHARA K.P.


      THIS    WRIT    APPEAL    HAVING     COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.160/2025, 1884/2024 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        4
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                           &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 160 OF 2025

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.24655 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/RESPONDENTS 1-3 I WPC:

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

     2      THE REGIONAL TRANSPORT AUTHORITY
            KOTTAYAM REPRESENTED BY ITS SECRETARY,
            COLLECTORATE, KOTTAYAM, PIN - 686002

     3      THE SECRETARY
            REGIONAL TRANSPORT AUTHORITY, KOTTAYAM,
            COLLECTORATE, KOTTAYAM, PIN - 686002

            BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR

RESPONDENTS/PETITIONER & 4TH RESPONDENT IN WPC:

     1      JAYMON JOSEPH, AGED 54 YEARS
            S/O JOSEPH, KOOTTUNALAKUNNEL, KOTHAMALLOOR,
            MANJOOR P.O KOTTAYAM, PIN - 686603
                                        5
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

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



            R BY ADV P C CHACKO



      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        6
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                           &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1884 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.17469 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/13TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR., PIN - 695014


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS AND RESPONDENTS 1 TO 12:

     1      BABY JOSEPH, AGED 62 YEARS
            S/O JOSEPH, VARALIKARA HOUSE, KOODAPPULAM P.O,
            RAMAPURAM, PALA, KOTTAYAM, PIN - 686576


     2      CHELSIA THERESA GEORGE, AGED 45 YEARS
            D/O. LATE GEORGE CHERIYAN, PANACHIKALAYIL HOUSE,
            VETTIMUGAL.P.O., ETTUMANOOR, KOTTAYAM,
            REPRESENTED BY POWER OF ATTORNEY HOLDER SRI.
            ELVIN SHAJI, MONUVILLA, VADAVATHOOR.P.O.,
            KOTTAYAM, PIN - 686010
                                        7
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448



     3      SHAJI KURUVILA, AGED 45 YEARS
            S/O. KURUVILA, MONUVILA, VADAVATHUR PO, KOTTAYAM
            DISTRICT, PIN - 686010


     4      JENSON ALEX, AGED 33 YEARS
            S/O, ALEX THOMAS, MYALIL HOUSE, KALLARA
            SOUTH.P.O., KALLARA VILLAGE, KOTTAYAM,
            REPRESENTED BY HIS POWER OF ATTORNEY HOLDER, SRI.
            ALEX THOMAS, S/O. THOMAS, MYALIL HOUSE, KALLARA
            SOUTH.P.O., KALLARA VILLAGE, KOTTAYAM, PIN-686611


     5      ABRAHAM.T.J., AGED 71 YEARS
            S/O. JOSEPH, THANNIYAPLACAL HOUSE, ANICKADU.P.O.,
            PALLIKKATHODU, KOTTAYAM, PIN - 689503


     6      JUSTIN, AGED 51 YEARS
            S/O. GEORGE, KATTOM PARAMBIL, KONGNDOOR.P.O.,
            AYARKUNNAM.P.O., KOTTAYAM, PIN - 686122


     7      V.K.SURESH KUMAR, AGED 40 YEARS
            S/O. KRISHNAN NAIR, VATTAPPAAMBIL HOUSE,
            DESOM.P.O., ALUVA. ERNKULAM DISTRICT, PIN -
            683516


     8      M.N.VINITHA, AGED 38 YEARS
            W/O. MOHANAN, NIVEDYAM, CHOVVA.P.O., KANNUR, PIN
            - 670006


     9      MOHAN KUMAR, AGED 50 YEARS
            S/O. RAMASWAMY, 23/10, VINAYAKA HOUSE, SKV
            COLLEGE ROAD, KANATTUMKARA.P.O., THRISSUR, PIN -
            680011


     10     JOHNSON, AGED 45 YEARS
            S/O. ANTONY, CHELIPARAMBIL, NANDIPULAM,
                                        8
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            IRINJALAKUDA, THRISSUR DISTRICT, PIN - 680563


     11     M.ABDULLAKUTTY, AGED 60 YEARS
            S/O. KUNHIMOIDU, MANGADAN HOUSE, CHERUSHOLA,
            PLATHARA, KOTTAKKAL, MALAPPURAM, PIN - 676503


     12     MOOSA.P..K., AGED 60 YEARS
            S/O KOMU HAJI, PARUTHIKUNNAN HOUSE,
            KARIMOOCHIKKAL, KUTTIPALA.P.O, MALAPPURAM
            DISTRICT, PIN - 676501


     13     C.RANJITH, AGED 45 YEARS, S/O RAGHAVAN, MADHAVI
            NIVAS, CHIRAKKAL, KANNUR, PIN - 670008


     14     SREERAJ.C.H, AGED 55 YEARS
            S/O. NARAYANAN, SUGANDHI NILAYAM, CHIRAKKAL,
            KANNUR, PIN - 670008


     15     THE STATE OF KERALA, REPRESENTED BY SECRETARY TO
            GOVERNMENT, TRANSPORT DEPARTMENT, GOVERNMENT
            SECRETARIAT, THIRUVANANTHAPURAM, PIN - 609001


     16     THE TRANSPORT COMMISSIONER, MOTOR VEHICLE
            DEPARTMENT, TRANSPORT TOWER, VAZHUTHACAUD,
            THIRUVANANTHAPURAM, PIN-695 014., PIN - 695014


     17     THE REGIONAL TRANSPORT AUTHORITY,
            KANNUR, REPRESENTED BY ITS SECRETARY, PIN -
            670002


     18     THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, KANNUR, PIN - 670002


     19     THE REGIONAL TRANSPORT AUTHORITY,
            ERNAKULAM, REPRESENTED BY ITS SECRETARY, CIVIL
                                        9
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

            STATION, ERNAKULAM, PIN - 682030


     20     THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, ERNAKULAM, PIN - 682030


     21     THE REGIONAL TRANSPORT AUTHORITY,
            KOTTAYAM, REPRESENTED BY ITS SECRETARY, PIN -
            686001


     22     THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, KOTTAYAM, PIN - 686001


     23     THE REGIONAL TRANSPORT AUTHORITY,
            MALAPPURAM, REPRESENTED BY ITS SECRETARY, PIN -
            676001


     24     THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, MALAPPURAM, PIN - 676001


     25     THE REGIONAL TRANSPORT AUTHORITY,
            VATAKARA, REPRESENTED BY ITS SECRETARY, PIN - 673
            101, PIN - 673101


     26     THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, VATAKARA, PIN - 673101


             R BY SRI.P. SANTHOSHKUMAR, SPL.GOVT.PLEADER
             SRI.O.D.SIVADAS

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        10
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

           THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                            &

          THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1886 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.17469 OF 2023 OF HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS 1 TO 12 IN WPC:

     1      THE STATE OF KERALA,
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 609001


     2      THE TRANSPORT COMMISSIONER,
            MOTOR VEHICLE DEPARTMENT, TRANSPORT TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN-695 014



     3      THE REGIONAL TRANSPORT AUTHORITY,
            KANNUR, REPRESENTED BY ITS SECRETARY, PIN -
            670002


     4      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, KANNUR, PIN - 670002


     5      THE REGIONAL TRANSPORT AUTHORITY,
                                        11
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            ERNAKULAM, REPRESENTED BY ITS SECRETARY, CIVIL
            STATION, ERNAKULAM, PIN - 682030


     6      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, ERNAKULAM, PIN - 682030


     7      THE REGIONAL TRANSPORT AUTHORITY,
            KOTTAYAM, REPRESENTED BY ITS SECRETARY, PIN -
            686001


     8      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, KOTTAYAM, PIN - 686001


     9      THE REGIONAL TRANSPORT AUTHORITY,
            MALAPPURAM, REPRESENTED BY ITS SECRETARY, PIN -
            676001


     10     THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, MALAPPURAM, PIN - 676001


     11     THE REGIONAL TRANSPORT AUTHORITY,
            VATAKARA, REPRESENTED BY ITS SECRETARY, PIN - 673
            101,



     12     THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, VATAKARA, PIN - 673101


            BY SRI.P. SANTHOSHKUMAR SPL.GOVT.PLEADER


RESPONDENTS/PETITIONERS & RESPONDENT NO.13 IN WPC:

     1      BABY JOSEPH, AGED 62 YEARS
            S/O JOSEPH, VARALIKARA HOUSE, KOODAPPULAM P.O,
            RAMAPURAM, PALA, KOTTAYAM, PIN - 686576
                                        12
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448



     2      CHELSIA THERESA GEORGE, AGED 45 YEARS
            D/O. LATE GEORGE CHERIYAN, PANACHIKALAYIL HOUSE,
            VETTIMUGAL.P.O., ETTUMANOOR, KOTTAYAM,
            REPRESENTED BY POWER OF ATTORNEY HOLDER SRI.
            ELVIN SHAJI, MONUVILLA, VADAVATHOOR.P.O.,
            KOTTAYAM, PIN - 686010


     3      SHAJI KURUVILA, AGED 45 YEARS
            S/O. KURUVILA, MONUVILA, VADAVATHUR PO, KOTTAYAM
            DISTRICT, PIN - 686010


     4      JENSON ALEX, AGED 33 YEARS
            S/O, ALEX THOMAS, MYALIL HOUSE, KALLARA
            SOUTH.P.O., KALLARA VILLAGE, KOTTAYAM,
            REPRESENTED BY HIS POWER OF ATTORNEY HOLDER, SRI.
            ALEX THOMAS, S/O. THOMAS, MYALIL HOUSE, KALLARA
            SOUTH.P.O., KALLARA VILLAGE, KOTTAYAM, PIN-686611



     5      ABRAHAM.T.J., AGED 71 YEARS
            S/O. JOSEPH, THANNIYAPLACAL HOUSE, ANICKADU.P.O.,
            PALLIKKATHODU, KOTTAYAM, PIN - 689503


     6      JUSTIN, AGED 51 YEARS
            S/O. GEORGE, KATTOM PARAMBIL, KONGNDOOR.P.O.,
            AYARKUNNAM.P.O., KOTTAYAM, PIN - 686122


     7      V.K SURESHKUMAR, AGED 40 YEARS
            S/O KRISHNAN NAIR, VATTAPPARAMBIL HOUSE, DESOM P
            O, ALUVA, ERNAKULAM DISTRICT, PIN - 683516


     8      M.N VINITHA, AGED 38 YEARS
            W/O MOHANAN, NIVEDYAM, CHOVVA P O, KANNUR, PIN -
            670006
                                        13
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

     9      MOHAN KUMAR, AGED 50 YEARS
            S/O. RAMASWAMY, 23/10, VINAYAKA HOUSE, SKV
            COLLEGE ROAD, KANATTUMKARA.P.O., THRISSUR, PIN -
            680011


     10     JOHNSON, AGED 45 YEARS
            S/O. ANTONY, CHELIPARAMBIL, NANDIPULAM,
            IRINJALAKUDA, THRISSUR DISTRICT, PIN - 680563


     11     M.ABDULLAKUTTY, AGED 60 YEARS
            S/O. KUNHIMOIDU, MANGADAN HOUSE, CHERUSHOLA,
            PLATHARA, KOTTAKKAL, MALAPPURAM, PIN - 676503


     12     MOOSA.P..K. AGED 60 YEARS, S/O KOMU HAJI,
            PARUTHIKUNNAN HOUSE, KARIMOOCHIKKAL,
            KUTTIPALA.P.O, MALAPPURAM DISTRICT, PIN - 676501


     13     C.RANJITH, AGED 45 YEARS, S/O RAGHAVAN, MADHAVI
            NIVAS, CHIRAKKAL, KANNUR, PIN - 670008


     14     SREERAJ.C.H, AGED 55 YEARS
            S/O. NARAYANAN, SUGANDHI NILAYAM, CHIRAKKAL,
            KANNUR, PIN - 670008


     15     THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR., PIN - 695014


             R BY O.D.SIVADAS
                   P.C.CHACKO, SC, KSRTC

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        14
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1980 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.18290 OF 2023 OF HIGH COURT OF KERALA

APPELLANTS/LEAVE APPLICANTS:

     1      FORUM FOR JUSTICE (F.F.J) K.S.R.T.C EMPLOYEES AND
            FAMILY WELFARE SOCIETY,
            TRIVANDRUM/TC NO.252/219, MITHRA NAGAR, POONTHURA
            P.O, THIRUVANANTHAPURAM, REP BY ITS SECRETARY
            P.SHAJAN, S/O LATE K.C.KUNHUNNI , PARAKKUNNATH
            HOUSE, KAVALAPPARA P.O, SHORANUR, PALAKKAD, PIN -
            679523


     2      INDEPENDENT TRANSPORT EMPLOYEES FEDERATION,
            REGISTRATION NO-TU19455, FIRST FLOOR, ROOM NO-5,
            CO-OPERATION BUILDING, CHEROOTY ROAD, KOZHIKODE,
            REP BY ITS SECRETARY SREESHAD.K.P,, S/O LATE
            SREEDHARAN NAIR KP, SRUTHI HOUSE, KUNNATHARA
            POST, KOYILANDY, KOZHIKODE, PIN - 673323


     3      R.S.RIJU, AGED 47 YEARS, S/O S.RAMDAS, DAS -
            R.BHAVAN,VALIAKADA, CHIRAYANKEEZHU P.O,
            THIRUVANANTHAPURAM, PIN - 695304
                                        15
W.A.No.1821 of 2024 and conn. cases.               2025:KER:23448

            BY ADVS.JOHNSON MANAYANI
            JEEVAN MATHEW MANAYANI



RESPONDENTS/PETITIONERS/RESPONDENTS:

     1      RAJESH.K.JACOB, AGED 49 YEARS
            S/O K.C.CHACKO,KAYYUNNAPPARA HOUSE,ANICKD EAST
            P.O,KOTTAYAM, PIN - 686503


     2      K.T.THOMAS, AGED 50 YEARS
            S/O THOMAS,CAVUMKAL HOUSE, ELAMPILLY
            P.O,KOTTAYAM, PIN - 686503


     3      N.M.BAIJU, AGED 48 YEARS
            S/O MATHAI, NELLICKAPARAMBIL HOUSE, KELAKOM P.O,
            KANNUR, PIN - 670674


     4      VINOD THOMAS, AGED 47 YEARS
            S/O THOMAS, AIKARYIL HOUSE, RAMAPURAM BAZAR P.O,
            VELLILAPPALLY PALAI, KOTTAYAM, PIN - 686576


     5      JOSHY THOMAS, AGED 51 YEARS
            S/O THOMAS, NADUTHUNDATHIL HOUSE, KONGANDOOR,
            KOTTAYAM, PIN - 686564


     6      THE GOVERNMENT OF KERALA,
            REP BY ITS CHIEF SECRETARY, GOVERNMENT
            SECRETARIAT, THRIUVANANTHAPURAM, PIN - 695001


     7      REGIONAL TRANSPORT AUTHORITY, KOTTAYAM, REP BY
            ITS SECRETARY, COLLECTRATE P.O, KOTTAYAM, PIN -
            686002


     8      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            KOTTAYAM, COLLECTRATE P.O, KOTTAYAM, PIN - 686002
                                        16
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



     9      THE REGIONAL TRANSPORT AUTHORITY,
            KANNUR, REP BY ITS SECRETARY, COLLECTRATE P.O,
            KANNUR, PIN - 670002


     10     THE SECRETARY
            THE REGIONAL TRANSPORT AUTHORITY, KANNUR,
            COLLECTRATE P.O, KANNUR, PIN - 670002


     11     THE KERALA STATE ROAD TRANSPORT CORPORATION
            REP BY ITS CHAIRMAN AND MANAGING DIRECTOR,
            TRANSPORT BHAVAN, PATTOM, THIRUVANTHAPURAM, PIN -
            695004



            BY ADV P C CHACKO

             SRI.P. SANTHOSHKUMAR, SPL.GOVT.PLEADER

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        17
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1908 OF 2024

            AGAINST THE JUDGMENT DATED 16.11.2024 IN WP(C)

             NO.23837 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN & MANAGING DIRECTOR,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, PIN -
            695023


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENT 1, 3 & 4:

     1      VINEEDHARAN, AGED 54 YEARS, S/O RAMUTTI, 21/1366,
            PANNAKKAL HOUSE, PAYYANAKKAL, KOZHIKODE, PIN -
            673002


     2      STATE OF KERALA, REPRESENTED BY ITS SECRETARY,
            MINISTRY OF TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        18
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

     3      THE REGIONAL TRANSPORT AUTHORITY,
            MALAPPURAM, REPRESENTED BY ITS SECRETARY,
            REGIONAL TRANSPORT OFFICE, MALAPPURAM, PIN -
            676505


     4      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            MALAPPURAM, REPRESENTED BY ITS SECRETARY,
            REGIONAL TRANSPORT OFFICE, MALAPPURAM, PIN -
            676505
            R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        19
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

           THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                            &

          THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1909 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.18701 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            KERALA STATE ROAD TRANSPORT CORPORATION
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR., PIN - 695014


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER AND RESPONDENTS 1 TO 4:

     1      SUDHEER
            S/O. KAPPIL MUHAMED, KAPPIL HOUSE, PULVETTA.P.O,
            KARUVARAKUNDU, NILAMBUR, MALAPPURAM DISTRICT.,
            PIN - 676523


     2      THE STATE OF KERALA
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT.
            THIRUVANANTHAPURAM., PIN - 695001
                                        20
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

     3      THE TRANSPORT COMMISSIONER
            MOTOR VEHICLE DEPARTMENT, TRANSPORT TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM., PIN - 695014


     4      THE REGIONAL TRANSPORT AUTHORITY
            MALAPPURAM REPRESENTED BY ITS SECRETARY., PIN -
            676501


     5      THE SECRETARY
            REGIONAL TRANSPORT AUTHORITY, CIVIL STATION,
            MALAPPURAM., PIN - 676001
            R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
            SRI.O.D.SIVADAS


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        21
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1911 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.21853 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE MANAGING DIRECTOR,
            KERALA STATE ROAD TRANSPORT CORPORATION, CHIEF
            OFFICE, THIRUVANANTHAPURAM, PIN - 695034


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITOINER/RESPONDENTS 1, 3 AND 4:

     1      ALL KERALA BUS OPERATORS ORGANISATION,
            REG.NO.642/99, BUS BHAVAN, NEAR STADIUM BUS
            STAND, COIMBATORE ROAD, PALAKKAD-678001,
            REPRESENTED BY ITS GENERAL SECRETARY
            T.GOPINATHAN, SON OF LATE P.NARAYANA MENON, AGED
            60, RESIDING AT POURNAMI, S.V.ROAD, CHITTUR,
            PALAKKAD, PIN - 678001


     2      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
                                        22
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     3      THE REGIONAL TRANSPORT AUTHORITY,
            REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
            OFFICE, CIVIL STATION P.O., PALAKKAD, PIN -
            678001


     4      THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, REGIONAL TRANSPORT
            OFFICE, CIVIL STATION P.O., PALAKKAD, PIN -
            678001


      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR




      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        23
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1913 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.20747 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/10TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY THE MANAGING DIRECTOR, TRANSPORT
            BHAVAN, THIRUVANANTHAPURAM, PIN - 695023



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS AND RESPONDENTS 1 TO 9:

     1      A.M. NOUSHAD,
            AGED 49 YEARS
            S/O MOHAMMED, ATTUPARAMBATH HOUSE, NATTIKA P.O.,
            THRISSUR, PIN - 680566


     2      SHAHINA NOUSHAD,
            AGED 45 YEARS
            W/O NOUSHAD, ATTUPARAMBATH HOUSE, NATTIKA P.O.,
            THRISSUR, PIN - 680566
                                        24
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448



     3      SUNIL KUMAR,
            AGED 58 YEARS
            S/O VELAPPAN, CHAKKALAPARAMBIL HOUSE, MANAKODY,
            THRISSUR, PIN - 680012


     4      ABILASH,
            AGED 38 YEARS
            S/O XAVIER, 216(A), ANIKKAL HOUSE, OLLUR P.O,
            THRISSUR, PIN - 680306


     5      MOHAMMED,
            AGED 73 YEARS
            S/O MAMMAD, EDATHANTHODI HOUSE, ATHANIKKAL,
            POOKKOTTUR, VALLUVAMBRAM P.O, MALAPPURAM, PIN -
            673642


     6      MAHAMMED NASEER,
            AGED 40 YEARS
            S/O ABOOBCKER, CHARUPARABATH, KOOTTILANGADI PO,
            MALAPPURAM, PIN - 676506


     7      ABDULLA V.K,
            AGED 53 YEARS
            S/O VEERAN V.K, VALLIKKADAN HOUSE, PATHIRIYAL
            P.O, THIRUVALI, MALAPPURAM, PIN - 676123


     8      SADIQ,
            AGED 35 YEARS
            S/O KHADER, PANAKKADAN HOUSE, CHIRAPPADAM
            THENKARA, MANNARKAD, PALAKKAD, PIN - 678582


     9      MOHAMMED ALI,
            AGED 55 YEARS
            S/O MOHAMMED, CHEMMALA KAPPUARAMBA, THAZHEKODE,
            PERINTHALMANNA, MALAPPURAM, PIN - 679322
                                        25
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448



     10     ABDUL MUNEER,
            AGED 44 YEARS
            S/O AHAMMADAJI, KUNNATHPARAMP HOUSE, ARIMBRA P.O,
            MORAYUR, MALAPPURAM, PIN - 673638


     11     MOHAMMED THONDIYIL,
            AGED 60 YEARS
            S/O KUNHIMOIDEEN, PALLIYALI HOUSE, VALLUVAMBRAM
            P.O, MALAPPURAM, PIN - 673642


     12     ABDUL LATHEEF.P.,
            AGED 57 YEARS
            S/O KADAR.P, PANTHAR HOUSE, THONNIKADAVU ROAD,
            MAMPAD P.O., NILAMBUR, MALAPPURAM, PIN - 676542


     13     THE GOVERNMENT OF KERALA,
            REPRESENTED BY THE SECRETARY TO GOVERNMENT,
            TRANSPORT DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     14     THE REGIONAL TRANSPORT AUTHORITY,
            PALAKKAD, REPRESENTED BY ITS SECRETARY,
            KENATHUPARAMBU, KUNATHURMEDU, PALAKKAD, PIN -
            678001


     15     SECRETARY,
            REGIONAL TRASNPORT AUTHORITY, PALAKKAD,
            KENATHUPARAMBU, KUNATHURMEDU, PALAKKAD, PIN -
            678001


     16     REGIONAL TRASNPORT AUTHORITY, MALAPPURAM,
            REPRESENTED BY ITS SECRETARY, CIVIL STATION RD,
            UP HILL, MALAPPURAM, PIN - 676505


     17     SECRETARY,
                                        26
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

            REGIONAL TRANSPORT AUTHORITY, MALAPPURAM, CIVIL
            STATION RD, UP HILL, MALAPPURAM, PIN - 676505


     18     REGIONAL TRANSPORT AUTHORITY, KOZHIKODE,
            REPRESENTED BY ITS SECRETARY, GROUND FLOOR CIVIL
            STATION, WAYANAD RD, ERANHIPPALAM, KOZHIKODE, PIN
            - 673020


     19     SECRETARY,
            REGIONAL TRANSPORT AUTHORITY KOZHIKODE, GROUND
            FLOOR CIVIL STATION, WAYANAD RD, ERANHIPPALAM,
            KOZHIKODE, PIN - 673020


     20     REGIONAL TRANSPORT AUTHORITY,
            THRISSUR, REPRESENTED BY ITS SECRETARY, CIVIL
            STATION, AYYANTHOLE PO, THRISSUR, PIN - 680003


     21     SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, THRISSUR, CIVIL
            STATION, AYYANTHOLE PO, THRISSUR ., PIN - 680003


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             SRI.K.V.GOPINATHAN NAIR

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        27
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1915 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.22187 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE MANAGING DIRECTOR,
            KERALA STATE ROAD TRANSPORT CORPORATION, CHIEF
            OFFICE, THIRUVANANTHAPURAM, PIN - 695034



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENT 1, 3 & 4:

     1      SONY KURIAN,
            AGED 60 YEARS
            PULLAMKALAM HOUSE, MAMOODU P.O., MADAPALLY,
            CHANGANACHERRY, KOTTAYAM, PIN - 686536


     2      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        28
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



     3      THE REGIONAL TRANSPORT AUTHORITY,
            REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
            OFFICE, CIVIL STATION P.O., IDUKKI, PIN - 686503


     4      THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, REGIONAL TRANSPORT
            OFFICE, CIVIL STATION P.O., IDUKKI, PIN - 686503


      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
      SRI.O.D.SIVADAS


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        29
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1916 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.18654 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN & MANAGING DIRECTOR,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, PIN -
            695023



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS & RESPONDENTS 1, 3 & 4:

     1      JOHNY EDASSERY,
            AGED 57 YEARS
            S/O VARGHESE, EDASSERY HOUSE, KOTTAMAM,
            NEELESWARAM P.O, KALADY, ERNAKULAM, PIN - 683574


     2      RINI BOBAN,
            AGED 31 YEARS
            W/O BOBAN, NADUVILAMAKKAL HOUSE, BISON VALLEY
                                        30
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

            P.O, IDUKKI, PIN - 685615


     3      SUBIN JACOB,
            AGED 49 YEARS
            S/O JACOB, KUZHIKKATTU HOUSE, THADIYEMPADU,
            IDUKKI, PIN - 686002


     4      SHIHABUDHEEN,
            AGED 47 YEARS
            S/O AHAMMED, MANATH HOUSE, KAKKANAD, ERNAKULAM,
            PIN - 682030


     5      THE GOVERNMENT OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     6      THE REGIONAL TRANSPORT AUTHORITY,
            IDUKKI, REPRESENTED BY ITS SECRETARY, REGIONAL
            TRANSPORT OFFICE, PAINAVU, IDUKKI, PIN - 685603


     7      THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, IDUKKI, REGIONAL
            TRANSPORT OFFICE, PAINAVU, IDUKKI, PIN - 685603


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             SRI.P.DEEPAK, SR.ADV.
             SMT.NAZRIN BANU
      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        31
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1918 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.40892 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 698014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 4:

     1      MOHAN KUMAR
            AGED 50 YEARS
            S/O. RAMASWAMY, 23/10, VINAYAKA HOUSE, SKV
            COLLEGE ROAD, KNATTUMKARA.P.O., THRISSUR,, PIN -
            680011


     2      THE STATE OF KERALA
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
                                        32
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

             THIRUVANANTHAPURAM. PIN 695 001, PIN - 695001


     3       THE TRANSPORT COMMISSIONER,
             MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
             VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4       THE REGIONAL TRANSPORT AUTHORITY, VATAKARA,
             KOZHIKODE DISTRICT, PIN - 673104


     5       THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
             VADAKARA, KOZHIKODE DISTRICT, PIN - 673104


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                   ADV.SRI.O.D.SIVADAS



      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        33
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1920 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.21199 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN AND MANAGING
            DIRECTOR, TRANSPORT BHAVAN, PATTOM,
            THIRUVANANTHAPURAM, PIN - 695004



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS & RESPONDENTS 1 TO 5:

     1      JOJI EDATTEL,
            AGED 58 YEARS
            S/O. SCARIA, EDATTEL HOUSE, KALLORKKAD P.O.,
            MUVATTUPUZHA, ERNAKULAM DISTRICT, KERALA, PIN -
            686668


     2      MAHESH KUMAR,
            AGED 49 YEARS
            S/O SUKUMARAN NAIR, VARIYELIL HOUSE, IRINGOLE
                                        34
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            P.O., PERUMBAVOOR, ERNAKULAM DISTRICT KERALA, PIN
            - 683545


     3      SIJO GEORGE,
            AGED 45 YEARS
            S/O N.O. GEORGE, NELLIKKATTIL HOUSE, RAMALLOOR
            P.O., KOTHAMANGALAM, ERNAKULAM DIST, KERALA, PIN
            - 686691


     4      N.O. GEORGE,
            AGED 75 YEARS
            S/O OUSEPH, NELLIKKATTIL HOUSE, RAMALLOOR,
            KOTHAMANGALAM, ERNAKULAM - KERALA, PIN - 686691


     5      ELDHOSE YACOB,
            AGED 45 YEARS
            S/O YACOB, KUNNAPPIL HOUSE, MANNAMKANDAM P.O.,
            ADIMALI, IDUKKI- KERALA, PIN - 685561


     6      JACOB M. MATHEW,
            AGED 65 YEARS
            S/O MATHEW M. M., MYLUMKAL, PANIPRA P. O.
            KOTHAMANGALAM, KOTHAMANGALAM, PIN - 686691


     7      THE GOVERNMENT OF KERALA, REPRESENTED BY ITS
            CHIEF SECRETARY, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     8      THE REGIONAL TRANSPORT AUTHORITY, IDUKKI,
            REPRESENTED BY ITS SECRETARY,
            PAINAVU, IDUKKI, PIN - 685603


     9      THE SECRETARY,
            THE REGIONAL TRANSPORT AUTHORITY, IDUKKI,
            PAINAVU, IDUKKI, PIN - 685603
                                        35
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

     10     THE REGIONAL TRANSPORT AUTHORITY, IDUKKI,
            REPRESENTED BY ITS SECRETARY
            ERNAKULAM, PIN - 686002


     11     THE SECRETARY,
            THE REGIONAL TRANSPORT AUTHORITY, ERNAKULAM, PIN
            - 686002


            R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
            ADV.JOICE GEORGE
            ADV. LIJI J.VADEKKEDAM
            ADV.TOMI E. JACOB


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        36
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1921 OF 2024

                AGAINST THE JUDGMENT DATED 06.11.2024 IN

         WP(C)NO.20710 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/3RD RESPONDENT:

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


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 2 & 4 TO 7:

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


     2      KHADEEJA,
            AGED 49 YEARS
            W/O. ALAVI, 4/682, ELANNTHI HOUSE, EDARIKKODE,
            KOTTAKKAL, TIRURANGADI, MALAPPURAM DISTRICT, PIN
            - 676501
                                        37
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



     3      YUNUS SALEEM,
            AGED 52 YEARS
            S/O. ABOO, ARIKKUZHIYIL HOUSE, VENGOOR P.O.,
            PATTIKKAD, MALAPPURAM DISTRICT, PIN - 679325


     4      THE STATE OF KERALA,
            REPRESENTED BY THE SECRETARY TO GOVERNMENT,
            DEPARTMENT OF TRANSPORTS, SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     5      THE TRANSPORT COMMISSIONER,
            MOTOR VEHICLES DEPARTMENT, TRANSPORT TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


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


     7      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            MALAPPURAM, CIVIL STATION, MALAPPURAM P.O.,
            MALAPPURAM, PIN - 676505


     8      THE REGIONAL TRANSPORT AUTHORITY, PALAKKAD,
            REPRESENTED BY ITS SECRETARY, CIVIL STATION,
            PALAKKAD DISTRICT, PIN - 678001


     9      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            PALAKKAD, CIVIL STATION, PALAKKAD P.O., PALAKKAD,
            PIN - 678001


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                   ADV.SRI.SAJU J.VALLYARA

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
                                        38
W.A.No.1821 of 2024 and conn. cases.        2025:KER:23448


SAME DAY DELIVERED THE FOLLOWING:
                                        39
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1922 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.6606 OF 2024 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN & MANAGING DIRECTOR,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, PIN -
            695023


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 AND 4:

     1      CHANDRAN P.R., AGED 55 YEARS
            S/O CHINDANNAMBIAR, MOONSHA, KANHILERI P.O.,
            MATTANUR, SIVAPURAM, KANNUR, PIN - 670702


     2      STATE OF KERALA, REPRESENTED BY ITS SECRETARY,
            MINISTRY OF TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 682031
                                        40
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

     3       THE REGIONAL TRANSPORT AUTHORITY,
             KANNUR, REPRESENTED BY ITS SECRETARY, REGIONAL
             TRANSPORT OFFICE, KANNUR, PIN - 670002


     4       THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
             KANNUR, REGIONAL TRANSPORT OFFICE, KANNUR, PIN -
             670002

      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             SR.ADV.SRI.P. DEEPAK




      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        41
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1923 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.19823 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE MANAGING DIRECTOR,
            KERALA STATE ROAD TRANSPORT CORPORATION, CHIEF
            OFFICE, THIRUVANANTHAPURAM, PIN - 695034



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 & 4 :

     1      KAMARUDHEEN C.H.,
            AGED 47 YEARS
            CHERUVATH HOUSE, KEEZHAPALLY P.O., ARALAM, KANNUR
            -670704


     2      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM. -695001, PIN - 695001
                                        42
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE REGIONAL TRANSPORT AUTHORITY,
             REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., KANNUR, PIN - 670001


     4       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., KANNUR, PIN - 670001




      R BY SRI.P. SANTHOSHKUMAR, SPL.GOVT.PLEADER
             ADV.SRI.LAVARAJ M.G.


      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        43
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1924 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.18342 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN-695014


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS & RESPONDENTS 1 TO 4:

     1      M.D.LUKA,
            AGED 61 YEARS
            S/O. DEVASSIA, RESIDING AT MATTAPALLIL HOUSE,
            T.V.PURAM, VAIKOM, KOTTAYAM DISTRICT, PIN -
            686606


     2      MINI LUKA,
            AGED 52 YEARS
            W/O. M.D.LUKA, RESIDING AT MATTAPALLIL HOUSE,
            T.V.PURAM, VAIKOM, KOTTAYAM DISTRICT, PIN-686607
                                        44
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448




     3      C.J.JOSEPH, AGED 80 YEARS
            S/O. OUSEPH, EDATHIL HOUSE, THALAYAZHAM.P.O.,
            VAIKOM, KOTTAYAM DISTRICT, PIN-686607, PIN -
            686607


     4      ISSAC, AGED 47 YEARS
            S/O. C.J.JOSEPH, CHERUMALA, EDATHIL HOUSE,
            THALAYAZHAM.P.O., ULLALA, VAIKOM, KOTTAYAM
            DISTRICT, PIN-686607


     5      P.D.JOSEPH,
            AGED 55 YEARS
            S/O. DEVASYA, KALATHILPARAMBIL HOUSE,
            UDAYANAURAM, VADAKKEMURI, KOTTAYAM, PIN-686143


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


     7      THE TRANSPORT COMMISSIONER,
            MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN-695014


     8      THE REGIONAL TRANSPORT AUTHORITY,
            REPRESENTED BY ITS SECRETARY, CIVIL STATION,
            KOTTAYAM, PIN-686001


     9      THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, CIVIL STATION,
            KOTTAYAM, PIN-686001, PIN - 686001


             R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
                   ADV.SRI.O.D.SIVADAS
                                        45
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448


      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        46
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1927 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.18105 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN & MANAGING DIRECTOR,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, PIN -
            695023


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/RESPONDENTS/PETIITONER & RESPONDENTS 1, 3 TO 6:

     1      ABRAHAM MATHEW, AGED 51 YEARS
            S/O. MATHEW THOMAS, NJONGINIYIL HOUSE,
            ATHIRAMPUZHA, KOTTAYAM-686 562 (REPRESENTED BY
            POWER OF ATTORNEY JERIN THOMAS, 34 YEARS, S/O
            THOMAS MATHEW, NJONGINIYIL HOUSE, ATHIRAMPUZHA,
            KOTTAYAM-686 562), PIN - 686562


     2      JOBY JACOB, AGED 50 YEARS, NAMBUDATHU HOUSE,
            MOONNILAVU, KOTTAYAM, PIN - 686586
                                        47
W.A.No.1821 of 2024 and conn. cases.               2025:KER:23448



     3      SHAIJU MATHEW,
            AGED 50 YEARS
            KALLIDANTHIYIL, ATHIRAMPUZHA, KOTTAYAM-686 562



     4      P.S. RAMACHANDRAN NAIR,
            AGED 52 YEARS
            S/O SANKARAN NAIR, PONGANAKUNNEL HOUSE,
            PALLICKATHODU, KOTTAYAM, PIN - 686503


     5      THE GOVERNMENT OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     6      THE REGIONAL TRANSPORT AUTHORITY,
            KOTTAYAM, REPRESENTED BY ITS SECRETARY, REGIONAL
            TRANSPORT OFFICE, KOTTAYAM, PIN - 686002


     7      THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, KOTTAYAM, REGIONAL
            TRANSPORT OFFICE, KOTTAYAM, PIN - 686002


     8      THE REGIONAL TRANSPORT AUTHORITY,
            ERNAKULAM, REPRESENTED BY ITS SECRETARY, REGIONAL
            TRANSPORT OFFICE, KOTTAYAM, PIN - 682030


     9      THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, ERNAKULAM, REGIONAL
            TRANSPORT OFFICE, ERNAKULAM, PIN - 686002


      R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
           SMT.NAZRIN BANU
           SR.ADV.SRI.P.DEEPAK
           RILGIN V. GEORGE
           K.T.RAVEENRAN
                                        48
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

             ADKSHARA K.P
      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        49
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1928 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.3195 OF 2024 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 4:

     1      K.P. MOHANAN,
            AGED 69 YEARS
            S/O. GOVINDAN, THEKKENMARKANDI, HOUSE, P.O.
            AZHIKODE, KANNUR, PIN - 670009


     2      THE STATE OF KERALA,
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        50
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE TRANSPORT COMMISSIONER,
             MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
             VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4       THE REGIONAL TRANSPORT AUTHORITY,
             KASARAGOD, REPRESENTED BY ITS SECRETARY,
             KASARAGOD, PIN - 684201


     5       THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
             KASARAGOD, PIN - 684201


             R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
                   ADV.SRI.O.D.SIVADAS
      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        51
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1929 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.21939 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE MANAGING DIRECTOR,
            KERALA STATE ROAD TRANSPORT CORPORATION, CHIEF
            OFFICE, THIRUVANANTHAPURAM, PIN - 695034



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 & 4:

     1      K.V.RAJEESH.,
            AGED 48 YEARS
            KUNHIMVEETIL POOKKOM P.O., PANOOR, PUTHOOR
            THALASSERY, KANNUR, PIN - 670692


     2      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        52
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE REGIONAL TRANSPORT AUTHORITY,
             REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., KANNUR, PIN - 670002


     4       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., KANNUR, PIN - 670002


             R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
                  ADV.SMT.NAZRIN BANU
                  SR.ADV.SRI.P.DEEPAK
      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        53
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1931 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.3681 OF 2024 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT :

            THE KERALA STATE ROAD TRANSPORT CORPORATION
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 4:

     1      AYUB
            AGED 50 YEARS
            S/O. KUNHABDULLA, RESIDING AT CHINGLEENTAVIDA,
            VALAYAM, KALLACHI, KOZHIKODE, REPRESENTED BY THE
            POWER OF ATTORNEY HOLDER SRI. MUNEER, S/O.
            MUHAMMAD KOYA, AGED 35 YEARS, RESIDING AT KANAM
            VAYALIL HOUSE, NADUVANNUR.PO., KOZHIKODE, PIN -
            673614
                                        54
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

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


     3       THE TRANSPORT COMMISSIONER
             MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
             VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4       THE REGIONAL TRANSPORT AUTHORITY
             VATAKARA, REPRESENTED BY ITS SECRETARY, KOZHIKODE
             DISTRICT, PIN - 673104


     5       THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
             VADAKARA, KOZHIKODE DISTRICT, PIN - 673104


             R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
                   ADV.SRI.O.D.SIVADAS

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        55
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1932 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.6646 OF 2024 OF HIGH COURT OF KERALA

APPELLANT/3RD RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, FORT P.O, THINRVANANTHAPURAM
            REPRESENTED BY ITS MANAGING DIRECTOR, PIN -
            695023



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 & 2:

     1      YOUNUS ALI V.,
            AGED 37 YEARS
            S/O YOUSAF HAJI, VATTATHODI HOUSE, KATTUKULAM,
            ALANELLUR P.O, MANNARKKAD, PALAKKAD, PIN - 678582


     2      THE REGIONAL TRANSPORT AUTHORITY, PALAKKAD,
            KENATHUPARAMBU, KUNATHURMEDU, PALAKKAD, PIN -
            678001
                                        56
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, PALAKKAD,
             KENATHUPARAMBU, KUNATHURMEDU, PALAKKAD, PIN -
             678001


             R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
                   ADV.SRI.K.V.GOPINATHAN NAIR

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        57
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1933 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.24655 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/4TH RESPONDENT :

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



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 3:

     1      JAYMON JOSEPH
            AGED 54 YEARS
            S/O JOSEPH, KOOTTUNALAKUNNEL, KOTHAMALLOOR,
            MANJOOR P.O KOTTAYAM, PIN - 686603


     2      THE GOVERNMENT OF KERALA
            REPRESENTED BY THE SECRETARY TO GOVERNMENT,
            TRANSPORT DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        58
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE REGIONAL TRANSPORT AUTHORITY
             KOTTAYAM REPRESENTED BY ITS SECRETARY,
             COLLECTORATE, KOTTAYAM, PIN - 686002


     4       THE SECRETARY
             REGIONAL TRANSPORT AUTHORITY, KOTTAYAM,
             COLLECTORATE, KOTTAYAM, PIN - 686002


      R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
             ADV.SRI.K.V.GOPINATHAN NAIR


      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        59
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1937 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.21007 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT :

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



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS 1 TO 16 & RESPONDENTS 1, 3 TO 6:

     1      NAFSAL AFSAL,
            AGED 47 YEARS
            S/O. MOHAMMED KOYA, VALAPPIL POTTAMMAL HOUSE,
            CHEEKKODU P.O., CHERUVAYUR (VIA.), MALAPPURAM
            DISTRICT, PIN - 673645


     2      SABEER K.M.,
            AGED 40 YEARS
            S/O. ABDULLA RASOOL K.M., VALTHODIKA HOUSE,
            PERAMBALAM P.O., ANAKKYAM, MUNDUPARAMBA,
                                        60
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            MALAPPURAM DISTRICT, PIN - 676509


     3      USMAN,
            AGED 43 YEARS
            S/O. MOHAMMED SHA, PALAPPETTA PUTHANPALLIYALI
            HOUSE, PANNIPPARA, PERAKKAMANNA, MALAPPURAM
            DISTRICT, PIN - 676122


     4      AMEEN THALAKKARA AZHUKAT,
            AGED 44 YEARS
            S/O. ABOOBACKER HAJI, CHETTIANTHODI HOUSE,
            KOTTAPPURAM, ANDIYOORKUNNU P.O., PULICKAL,
            MALAPPURAM DISTRICT, PIN - 673637


     5      SHIHABUDHEEN P.K.,
            AGED 41 YEARS
            S/O. ALAVI, POOLAKUNNAN HOUSE, THURAKKAL,
            THUPPILIKATTUKUNNU, NARUKARA P.O., MANJERI,
            MALAPPURAM DISTRICT, PIN - 676122


     6      SARA,
            AGED 44 YEARS
            W/O. MUHAMMED, ERANHIKKAL HOUSE, POOVATTUPARAMBA
            P.O., PERUVAYAL, KOZHIKODE DISTRICT, PIN - 673006


     7      ANITHA,
            AGED 56 YEARS
            W/O. SUMITHRAN, MANKUZHI HOUSE, NIRAMAUTHUR P.O.,
            TIRUR, MALAPPURAM DISTRICT, PIN - 676109


     8      ABDUL GAFOOR P.K.
            AGED 47 YEARS
            S/O. MOOSA, POOVAKKADAN HOUSE, PAYIPPULLU,
            THUVVUR P.O., MALAPPURAM DISTRICT, PIN - 679327


     9      SAMEERA P.M.,
                                        61
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            AGED 40 YEARS
            W/O. ABDUL GAFOOR P.K., POOVAKKADAN HOUSE,
            PAYIPPULLU, THUVVUR P.O., MALAPPURAM DISTRICT,
            PIN - 679327


     10     SIHABUDEEN POOVAKKADAN,
            AGED 42 YEARS
            S/O. MOOSA P.K., POOVAKKADAN HOUSE, PAYIPPULLU,
            CHEMBRASSERI, THUVVUR P.O., NILAMBUR, MALAPPURAM
            DISTRICT, PIN - 679327


     11     AZAD P.T.,
            AGED 37 YEARS
            S/O. ASAINAR, PANAYAMTHODIKA HOUSE, TANA, MAMPAD
            P.O., NILAMBUR, MALAPPURAM DISTRICT, PIN - 676542


     12     SAKKEER P.,
            AGED 53 YEARS
            S/O. KUNJOYI, PALATHINGAL HOUSE, EDAVANNA P.O.,
            MALAPPURAM DISTRICT, PIN - 676541


     13     UDAYAN K.K.,
            AGED 43 YEARS
            S/O. KOCHUNNI, KODAPAADATH HOUSE, AYAMUCK,
            CHIRANELLUR P.O., THRISSUR DISTRICT, PIN - 680501


     14     LONA,
            AGED 56 YEARS
            S/O. LAZAR, 3/348, THEKKEKARA HOUSE,
            CHITTILAPPILLY P.O., THRISSUR DISTRICT, PIN -
            680501


     15     DINIL DINESH,
            AGED 35 YEARS
            S/O. DINESH, THOPPIL HOUSE, SUMANGALY, CHIYYARAM
            P.O., THRISSUR DISTRICT, PIN - 680006
                                        62
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     16      RAJAN,
             AGED 60 YEARS
             S/O. RAMAN EZHUTHASSAN, KULANGARAVALAPPIL HOUSE,
             AKKARAPURAM, THRISSUR DISTRICT, PIN - 680651


     17      THE STATE OF KERALA,
             REPRESENTED BY THE SECRETARY TO GOVERNMENT,
             DEPARTMENT OF TRANSPORTS, SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001


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


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


     20      THE REGIONAL TRANSPORT AUTHORITY, THRISSUR,
             REPRESENTED BY ITS SECRETARY, COLLECTORATE P.O.,
             AYYANTHOLE, THRISSUR DISTRICT, PIN - 680003


     21      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY
             THRISSUR, CIVIL STATION, COLLECTORATE P.O.,
             AYYANTHOLE, THRISSUR DISTRICT, PIN - 680003


      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             ADV.SRI.SAJU J. VALLYARA

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        63
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1939 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.40718 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR., PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS & RESPONDENTS 1 TO 4:

     1      PRASOON
            AGED 43 YEARS, S/O. BHASKARAN, KAILIVAYIL HOUSE,
            IRINGALLUR, VENGARA, THIRURANGADI, MALLAPPURAM,
            PIN - 676304


     2      THE STATE OF KERALA, REPRESENTED BY SECRETARY TO
            GOVERNMENT, TRANSPORT DEPARTMENT, GOVERNMENT
            SECRETARIAT, THIRUVANANTHAPURAM., PIN - 695001
                                        64
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

     3       THE TRANSPORT COMMISSIONER,
             MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
             VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4       THE REGIONAL TRANSPORT AUTHORITY, VATAKARA,
             KOZHIKODE DISTRICT, PIN - 673104


     5       THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
             VADAKARA, KOZHIKODE DISTRICT, PIN - 673104


      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                   ADV.SRI..O.D.SIVADAS

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        65
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1940 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.3388 OF 2024 OF HIGH COURT OF KERALA

APPELLANT/ 5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR., PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/5TH RESPONDENT:

     1      VEERANKUTTY,
            AGED 63 YEARS
            S/O. ABDULLA, PULIKKOOL HOUSE,
            ORAVIL.P.O.,ULLIYERI, KOYILANDY, KOZHIKODE., PIN
            - 673323


     2      THE STATE OF KERALA, REPRESENTED BY SECRETARY TO
            GOVERNMENT, TRANSPORT DEPARTMENT, GOVERNMENT
            SECRETARIAT, THIRUVANANTHAPURAM., PIN - 695001
                                        66
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE TRANSPORT COMMISSIONER
             MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
             VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4       THE REGIONAL TRANSPORT AUTHORITY,
             VATAKARA, REPRESENTED BY ITS SECRETARY, KOZHIKODE
             DISTRICT, PIN - 673104


     5       THE SECRETARY, REGIONAL TRANSPORT AUTHORITY
             VADAKARA, KOZHIKODE DISTRICT, PIN - 673104




      R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
             BY ADV.SRI.O.D.SIVADAS


      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        67
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1941 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.40672 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT :

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITONERS & RESPONDENTS 1 TO 4:

     1      T.L.LONA
            AGED 65 YEARS, S/O. LAZAR, THEKKEKKARA HOUSE,
            CHITTILAPPILLY.P.O., THRISSUR,, PIN - 680551


     2      THE STATE OF KERALA
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM., PIN - 695001
                                        68
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

     3       THE TRANSPORT COMMISSIONER,
             MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
             VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN-695 014.


     4       THE REGIONAL TRANSPORT AUTHORITY
             VATAKARA, KOZHIKODE DISTRICT, PIN - 673104


     5       THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
             VADAKARA, KOZHIKODE DISTRICT, PIN - 673104




      R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
             BY ADV.SRI.O.D.SIVADAS


      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        69
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1946 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.7452 OF 2024 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER AND RESPONDENTS 1 TO 4:

     1      ASHOK KUMAR.V,
            AGED 54 YEARS
            S/O. VELUSWAMI, AYSWARYA MANDIR,
            MUDAPPALLUR.P.O., VAZHANI, PALAKKAD DISTRICT, PIN
            - 678705


     2      THE STATE OF KERALA, REPRESENTED BY SECRETARY TO
            GOVERNMENT,
            TRANSPORT DEPARTMENT, GOVERNMENT SECRETARIAT,
                                        70
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

             THIRUVANANTHAPURAM, PIN - 695001


     3       THE TRANSPORT COMMISSIONER,
             MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
             VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4       THE REGIONAL TRANSPORT AUTHORITY,
             CIVIL STATION, PALAKKAD, REPRESENTED BY ITS
             SECRETARY, PIN - 678001


     5       THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
             CIVIL STATION, PALAKKAD, PIN - 678001


      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             ADV.SRI.O.D.SIVADAS

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        71
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1950 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.35839 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/3RD RESPONDENT :

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, FORT P.O., THIRUVANANTHAPURAM
            REPRESENTED BY ITS MANAGING DIRECTOR, PIN -
            695023



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 AND 2:

     1      SAJU M.S.,
            AGED 49 YEARS
            S/O VALSON, SREEVALSAM, ELATHUR P.O, KOZHIKODE,
            PIN - 673303


     2      THE REGIONAL TRANSPORT AUTHORITY,
            VATAKARA, REPRESENTED BY THE SECRETARY, BADAGARA,
            VATAKARA, PIN - 673104
                                        72
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE SECRETARY,
             REGIONAL TRASNPORT AUTHORITY, VATAKARA, BADAGARA,
             VATAKARA, PIN - 673104


      R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
             ADV.SRI.K.V.GOPINATHAN NAIR

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        73
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1957 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.40269 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/3RD RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS MANAGING DIRECTOR, TRANSPORT
            BHAVAN, FORT P.O. THRIVANATHAPURAM, PIN - 695035



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 & 2:

     1      ABDUL SALAM,
            AGED 56 YEARS
            S/O ANDRU HAJI, KAVOOR HOUSE, NARIPPATTA P.O. ,
            VADAKARA, KOZHIKODE, PIN - 673506


     2      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY. MINISTRY OF
            TRANSPORT GOVERNMENT SECRETARIAT,
            THIRUVANTHAPURAM, PIN - 695001
                                        74
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE REGIONAL TRANSPORT AUTHORITY,
             REPRESENTED BY ITS SECRETARY, VATAKARA, MINI
             CIVIL STATION, VADAKARA , KOZHIKODE, PIN - 673104


             R BY SRI.SANTHOSHKUMAR P. SPL.GOVT.PLADER
                   ADV.SRI.PRASAD CHANDRAN

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        75
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1961 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.22323 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE MANAGING DIRECTOR,
            KERALA STATE ROAD TRANSPORT CORPORATION, CHIEF
            OFFICE, THIRUVANANTHAPURAM, PIN - 695034



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 & 4:

     1      JAYANAND,
            AGED 58 YEARS
            CHIRAKKAL HOUSE JAYESH NIVAS, CHERPU P.O.
            PERUMBLISSERY, THRISSUR, PIN - 680561


     2      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        76
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE REGIONAL TRANSPORT AUTHORITY,
             REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., MALAPPURAM, PIN -
             676505


     4       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., MALAPPURAM, PIN -
             676505


             R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        77
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1963 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.21533 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/13TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION
            REPRESENTED BY THE MANAGING DIRECTOR, TRANSPORT
            BHAVAN, THIRUVANANTHAPURAM, PIN - 695023



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS & RESPONDENTS 1 TO 12:

     1      KERALA STATE PRIVATE BUS OPERATORS FEDERATION,
            WEST PALACE ROAD, THRISSUR, REPRESENTED BY THE
            GENERAL SECRETARY LAWRENCE BABU. S/O LAWRANCE
            AGED 71, RESIDING AT SIJO DALE, MANGAD PO, KOLLAM
            -691015, PIN-680020



     2      SISUPALAN N.K,
            AGED 45 YEARS
            S/O CHOYIKUTTY, NEELIKODAN HOUSE, MARUTHA P.O,
                                        78
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            VAZHIKKADAVU, MALAPPURAM- (REGISTERED OWNER AND
            PERMIT HOLDER OF KL 59/A 1900 ON THE ROUTE
            MARUTHAKADAVU -KOZHIKODE), PIN - 679333


     3      SHILESH C.K,
            AGED 38 YEARS
            S/O SHIVAN, SHILPAS HOUSE, NEAR EXHATHOOR WEST
            L.P SCHOOL, PATHIRIYAD, PINARAYI, KANNOOR (
            REGISTERED OWNER AND PERMIT HOLDER OF KL 58/AB
            1116 ON THE ROUTE KIZHATHOOR-PAYYANNOOR)., PIN -
            670741


     4      ASHA DEVI. T,
            AGED 62 YEARS
            W/O PREMKUMAR, M.S.M TRANSPORTS MANAMEL HOUSE,
            KONOTHUKUNNU, THRISSUR, (REGISTERED OWNER AND
            PERMIT HOLDER OF KL 45/D 0018 ON THE ROUTE
            THRIPRAYAR -THRISSUR -AREKODE), PIN - 680123


     5      SAJU M.S,
            AGED 45 YEARS
            S/O VALSALAN ,SREEVALSAM, ELATHUR P.O, KOZHIKODE-
            (REGISTERED OWNER AND PERMIT HOLDER OF KL 11/AW
            8379 ON THE ROUTE KOZHIKODE-KANNUR), PIN - 679333


     6      M.P PRASAD,
            AGED 55 YEARS
            S/O PEETHAMBARAN, MANALIPARAMBIL HOUSE, ENADI P.O
            , KOTTAYAM,(REGISTERED OWNER AND PERMIT HOLDER OF
            KL 36 A/ 5051 KOTTAYAM -KAKKANAD), PIN - 656660


     7      ANILKUMAR,
            AGED 52 YEARS
            S/O GOPALAN, PARATHAZHATHU HOUSE, PARATHOD
            IDUKKI, (REGISTERED OWNER AND PERMIT HOLDER OF KL
            06/G 4162 THROPANKUDY ERNAKULAM VYTILA), PIN -
            685604
                                        79
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448



     8      AJISH.A,
            AGED 48 YEARS
            S/O ASHOKAN, MURAHARA HOUSE, PAYYANAMAM P.O
            KONNI, PATHANAMTHITTA,(REGISTERED OWNER AND
            PERMIT HOLDER OF KL 34/D 1033 KOLLAM- KORUTHOD),
            PIN - 689691


     9      P.S SABU,
            AGED 49 YEARS
            S/O ASHOKAN NEELAKANDAN, PAZHOOR HOUSE,
            PALAMPARA, KANJIRAPPILLY KOTTAYAM,(REGISTERED
            OWNER AND PERMIT HOLDER OF KL 02/BS 9347
            MALAYALAPPUZHA- ERNAKULAM)., PIN - 691577


     10     AJITHKUMAR K.K,
            AGED 52 YEARS
            S/O KUMARJI, KITTIYANIKKAL HOUSE, WEST KOZHIKULAM
            P.O, THODIPUZHA, IDUKKI (REGISTERED OWNER AND
            PERMIT HOLDER OF KL 38/E 9599 PALA-SENATHIPATHY),
            PIN - 680506


     11     E.A GEORGE,
            AGED 64 YEARS
            S/O ANTONY, ELAVANKUDIYIL HOUSE, MATHIRAPPILLY,
            KOTHAMANGALAM, (REGISTERED OWNER AND PERMIT
            HOLDER OF KL 17/T 3501 KANTHALLOOR - VYTILA), PIN
            - 690542


     12     N.M GEORGE,
            AGED 65 YEARS
            S/O MATHEW, NALLIKUNNEL KATHALIKKAD P.O
            MUVATTUPUZHA, ERNAKULAM-(REGISTERED OWNER AND
            PERMIT HOLDER OF KL 17/S 2903 ERNAKULAM,
            KANTHALLOOR), PIN - 682051


     13     VIPIN N.K,
                                        80
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            AGED 40 YEARS
            S/O PAVITHRAN, NANTHADIYEL HOUSE, KANNAVAM P.O,
            THALASSERRY,(REGISTERED OWNER AND PERMIT HOLDER
            OF KL 50/H 5990, PALAKKAD- S. BATHERY), PIN -
            670650


     14     T. HYDER ALI,
            AGED 55 YEARS
            S/O IBRAHIM, THARAVATH HOUSE, NERIPATTA,
            KALLACHI, KOZHIKODE,(REGISTERED OWNER AND PERMIT
            HOLDER OF KL 18/X 9799 KAYVELI THRISSUR), PIN -
            673506


     15     MUHAMMED RAFI,
            AGED 34 YEARS
            S/O SULAIMAN, 2/254 KOTTAKUZHKKAL HOUSE,
            KIZHAKKUMPURAM P.O, MANNOOR, PALAKKAD- (REGISTER
            OWNER AND PERMIT HOLDER OF KL 53/C 4960 PATAMBI-
            PALAKKAD-KOZHIKODE), PIN - 670562


     16     THE GOVERNMENT OF KERALA,
            REPRESENTED BY THE SECRETARY TO GOVERNMENT,
            TRANSPORT DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     17     THE REGIONAL TRANSPORT AUTHORITY,
            KANNUR, REPRESENTED BY THE SECRETARY, CIVIL
            STATION, COLLECTORATE ROAD, TALAP, KANNUR, PIN -
            670002


     18     REGIONAL TRANSPORT AUTHORITY KOZHIKODE,
            REPRESENTED BY ITS SECRETARY, GROUND FLOOR CIVIL
            STATION, WAYANAD RD, ERANHIPPALAM, KOZHIKODE, PIN
            - 673020


     19     REGIONAL TRANSPORT AUTHORITY,
            VATAKARA, REPRESENTED BY THE SECRETARY BADAGARA,
                                        81
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            VATAKARA, PIN - 673104


     20     THE REGIONAL TRANSPORT AUTHORITY
            PALAKKAD REPRESENTED BY ITS SECRETARY,
            KENATHUPARAMBU, KUNATHURMEDU, PIN - 670562


     21     REGIONAL TRANSPORT AUTHORITY
            MALAPPURAM REPRESENTED BY ITS SECRETARY, CIVIL
            STATION RD, UP HILL, MALAPPURAM, PIN - 676505


     22     REGIONAL TRANSPORT AUTHORITY
            WAYANAD, REPRESENTED BY ITS SECRETARY CIVIL
            STATION, KAIRALI NAGAR, KALPETTA, PIN - 673122


     23     REGIONAL TRANSPORT AUTHORITY
            THRISSUR REPRESENTED BY ITS SECRETARY CIVIL
            STATION, AYYANTHOLE PO, THRISSUR, PIN - 680003


     24     THE REGIONAL TRANSPORT AUTHORITY
            ERNAKULAM REPRESENTED BY ITS SECRETARY 2 FLOOR, A
            3 BLOCK, CIVIL STATION, KAKKANAD, ERNAKULAM, PIN
            - 682030


     25     THE REGIONAL TRANSPORT AUTHORITY IDUKKI,
            REPRESENTED BY ITS SECRETARY CIVIL STATION,
            KUYILIMALA, PINAV POST, IDUKKI, PIN - 685603


     26     THE REGIONAL TRANSPORT AUTHORITY
            KOTTAYAM, REPRESENTED BY ITS SECRETARY
            COLLECTORATE, KOTTAYAM, PIN - 686002


     27     THE REGIONAL TRANSPORT AUTHORITY,
            PATHANAMTHITTA, REPRESENTED BY ITS SECRETARY
            STADIUM JN, KAIPATTOOR ROAD, NH 183A,
            PATHANAMTHITTA, KERALA, PIN - 698645
                                        82
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                   ADV.SRI.K.V.GOPINATHAN NAIR

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        83
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1966 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.20959 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

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



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 & 4:

     1      NIRMAL P.,
            AGED 28 YEARS
            S/O. RADHAKRISHNAN, PRAYAGA, ARUKIZHAYA, MANJERI
            P.O., MALAPPURAM DISTRICT, PIN - 676121


     2      THE STATE OF KERALA,
            REPRESENTED BY THE SECRETARY TO GOVERNMENT,
            DEPARTMENT OF TRANSPORTS, SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        84
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



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


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




      R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
                   ADV.SRI.SAJU J VALLYARA
      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        85
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1967 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.21606 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE MANAGING DIRECTOR,
            KERALA STATE ROAD TRANSPORT CORPORATION, CHIEF
            OFFICE, THIRUVANANTHAPURAM, PIN - 695034



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS & RESPONDENTS 1, 3 & 4:

     1      SASI A.T., AGED 60 YEARS
            AMPARAPPILIL, PANICKANKUDY P.O PANICKANKUDY,
            IDUKKI, PIN - 685571


     2      AJESH THOMAS, SON OF THOMAS, MEENKOLIL HOUSE,
            THANMARACHALPURAM ERNAKULAM, PIN - 682021


     3      MARYKUTTY SAMUEL, WIFE OF SAMUEL VARGHESE, AGED
            80, JOBI SADANAM, ATTACHACKAL P.O, KONNI,
                                        86
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

            PATHANAMTHITTA, PIN - 689691


     4      MUHAMMED KASSIM, SON OF MUHAMMED, AGED 65,
            ELAPARAMBIL HOUSE, SELLIAMPARA, VELLATHUVAL P.O.,
            IDUKKI, PIN - 685563


     5      BIBU MATHEW,
            SON OF MATHAI, AGED 45, KAVUMTHUMKAL HOUSE,
            VADAKKUMMURY, KARIMKUNNAM P.O. THODUPUZHA, PIN -
            685581


     6      NELSON PAUL,
            SON OF PAULOSE, AGED 43, AVIRAPPATTU HOUSE,
            PAREEKKANNI P.O, NELLIMATTOM, KOTHAMANGALAM, PIN
            - 686693


     7      AJITHKUMAR K.K.,
            SON OF KUMARJI, AGED 57, KAITTIYANICKAL HOUSE,
            WEST KODIKULAM P.O, THODUPUZHA, IDUKKI, PIN -
            685581


     8      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001


     9      THE REGIONAL TRANSPORT AUTHORITY,
            REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
            OFFICE, CIVIL STATION P.O., IDUKKI, PIN - 685603


     10     THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, REGIONAL TRANSPORT
            OFFICE, CIVIL STATION P.O., IDUKKI, PIN - 685603


             R BY SRI.P.SANTHOSHKUMAR, SPL.GOVT.PLEADER
                                        87
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448


      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        88
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1968 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.35761 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 4 :

     1      MYCLE.P.V
            AGED 60 YEARS
            S/O. VARGHESE, POTTOLIL HOUSE, EDAKKARA,
            THALAKKULATHUR, KOZHIKODE, PIN - 673317


     2      THE STATE OF KERALA
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        89
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE TRANSPORT COMMISSIONER
             MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
             VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4       THE REGIONAL TRANSPORT AUTHORITY
             REPRESENTED BY ITS SECRETARY, VATAKARA, KOZHIKODE
             DISTRICT, PIN - 673104


     5       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, VADAKARA, KOZHIKODE
             DISTRICT, PIN - 673104


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                   ADV.SRI.O.D.SIVADAS

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        90
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1970 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.22494 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE MANAGING DIRECTOR,
            KERALA STATE ROAD TRANSPORT CORPORATION, CHIEF
            OFFICE, THIRUVANANTHAPURAM., PIN - 695034



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 AND 4:

     1      JOY JOSEPH,
            AGED 59 YEARS
            PALAKUNNEL HOUSE, MAMOODU P.O., CHANGANACHERRY,
            KOTTAYAM DISTRICT., PIN - 686536


     2      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM., PIN - 695001
                                        91
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448



     3       THE REGIONAL TRANSPORT AUTHORITY,
             REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., IDUKKI., PIN - 685603


     4       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., IDUKKI., PIN - 685603




      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             ADV.SRI.O.D.SIVADAS


      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        92
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1974 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.21172 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/6TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN AND MANAGING DIRECTOR
            TRANSPORT BHAVAN, PATTOM, THIRUVANANTHAPURAM, PIN
            - 695004



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERS & RESPONDENTS 1 TO 5:

     1      BINIL THOMAS,
            AGED 44 YEARS
            S/O. THOMAS, PAMARAKKARAN HOUSE, NEOUNGAPARA,
            THURUTHY, VENGOOR, PIN - 683546


     2      DIVYA. R,
            AGED 42 YEARS
            W/O. VINODKUMAR. N, RADHAKRISHNAMANDHIRAM,
            THRIKKARIPOOR P.O., KOTHAMANGALAM, ERNAKULAM, PIN
                                        93
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            - 686692


     3      SIBY GEORGE,
            AGED 48 YEARS
            S/O. GEORGE, NELLIKATTIL HOUSE, MALAYINKEEZHU,
            KOTHAMANGALAM P.O., ERNAKULAM DISTRICT, PIN -
            686692


     4      C.P. SAMUEL,
            AGED 44 YEARS
            S/O. PAPPACHAN, CHEMBAKOTTUKUDIYIL, THRIKKARIPOOR
            P.O., AYAKKAD, KOTHAMANGALAM, ERNAKULAM, PIN -
            686692


     5      BINOJ K.K,
            AGED 40 YEARS
            S/O. KARUNAKARAN, KALATHIKUDY HOUSE, KARUKADAM
            P.O., KOTHAMANGALAM, ERNAKULAM DISTRICT, PIN -
            686691


     6      LEELA PAULOSE,
            AGED 66 YEARS
            W/O. P.K. PAULOSE, PARAPURATH HOUSE, WEST
            VENGOLA, KIZHAKKAMBALAM, ERNAKULAM DISTRICT, PIN
            - 683562


     7      PRIYADARSHAN, A.J,
            AGED 48 YEARS
            S/O. JAGANNIVASAN NAIR, ARAKKAL HOUSE, VARAPETTY
            P.O., KOTHAMANGALAM, ERNAKULAM, PIN - 686691


     8      SULFIKKAR K.C.,
            AGED 58 YEARS
            S/O.UMMER K.P., KOKKADAN HOUSE, ALLAPRA P.O.,
            KANDANTHARA, VENGOLA, ERNAKULAM, PIN - 683556
                                        94
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

     9      T.A. SUGATHAN,
            AGED 55 YEARS
            S/O. ACHUTHAN, THALAPPILLIL HOUSE, AVOLICHAL
            P.O., NERIAMANGALAM, CHITTETHUKUDY N, ERNAKULAM,
            PIN - 686693


     10     LIJU V.S,
            AGED 43 YEARS
            S/O. SASI, VATTAPPARA HOUSE, BAISONVALLEY P.O.,
            MUTTUKAD, IDUKKI, PIN - 685565


     11     PAUL DIOLSON,
            AGED 27 YEARS
            S/O. IGNASOUS, PUTHENPURACKAL HOUSE, PALLIVASAL,
            IDUKKI, PIN - 685565


     12     SUNNY AUGUSTINE,
            AGED 61 YEARS
            S/O. AUGUSTINE, NATTUNILATH HOUSE, MANNAMKANDAM
            P.O., 200 ACRE, ADIMALY, IDUKKI, PIN - 685561


     13     KURIACHAN K.P.
            AGED 52 YEARS
            S/O. PAULOSE, KUTTIPUZHAYIL HOUSE, MEKKADAMPU
            P.O., VALAKOM, PIN - 682316


     14     SAJI JACOB,
            AGED 53 YEARS
            S/O.JACOB, CHEERAKATHOTTATHIL HOUSE, PAINGOTTOOR
            P.O., AYAMKARA, KEDAVOOR, PIN - 686671


     15     JAYESH M.P.,
            AGED 36 YEARS
            S/O. VALSAMMA, MULLAKKAL HOUSE, VARAPPETTY,
            KOTHAMANGALAM, ERNAKULAM, PIN - 686691
                                        95
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

     16      THE GOVERNMENT OF KERALA, REPRESENTED BY ITS
             CHIEF SECRETARY,
             GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM, PIN -
             695001


     17      THE REGIONAL TRANSPORT AUTHORITY, IDUKKI,
             REPRESENTED BY ITS SECRETARY,
             PAINAVU P.O, IDUKKI, PIN - 685603


     18      THE SECRETARY, THE REGIONAL TRANSPORT AUTHORITY,
             IDUKKI,PAINAVU P.O. , IDUKKI, PIN - 685603


     19      THE REGIONAL TRANSPORT AUTHORITY, ERNAKULAM,
             REPRESENTED BY ITS SECRETARY,
             ERNAKULAM, PIN - 686002


     20      THE SECRETARY, THE REGIONAL TRANSPORT AUTHORITY,
             ERNAKULAM, ERNAKULAM, PIN - 686002


             R BY ADV.SRI.JOICE GEORGE
                   SMT.LIJI J. VADAKKEDAM
                   TOM E. JACOB
             SPL.GOVT.PLEADER SRI.P.SNTHOSHKUMAR

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        96
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1976 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.23012 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/4TH RESPONDENT:

            KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY MANAGING DIRECTOR, TRANSPORT
            BHAVAN, THIRUVANANTHAPURAM, PIN - 695023


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 3:

     1      RAHUL TOM,
            AGED 47 YEARS
            S/O. TOM THOMAS, MANAGING DIRECTOR, KONDODY
            MOTORS PVT.LTD., KODIMATHA, KOTTAYAM DISTRICT,
            RESIDING AT KONDODICKAL HOUSE, VADAVATHUR P.O.,
            KOTTAYAM, PIN - 686010


     2      STATE OF KERALA,
            REPRESENTED BY SECRETARY TO THE GOVERNMENT,
            TRANSPORT DEPARTMENT, GOVERNMENT SECRETARIAT,
                                        97
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

             THIRUVANANTHAPURAM, PIN - 695001


     3       THE REGIONAL TRANSPORT AUTHORITY,
             CIVIL STATION, KUILIMALA, PINAV P.O, IDUKKI-
             685603, REPRESENTED BY THE SECRETARY, PIN -
             686002


     4       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, CIVIL STATION,
             KUILIMALA, PINAV P.O, IDUKKI-685603 (THE
             DISCRIPTION OF R2 & R3 IS CORRECTED AS PER ORDER
             DATED 24/07/2023 IN I.A.1/2023 IN WP(C)
             23012/2023.


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                   ADV.SRI.SAJEEVKUMAR K.GOPAL

      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        98
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                            &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1977 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.24862 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN & MANAGING DIRECTOR,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, PIN -
            695023



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 & 4:

     1      ELDHO SUNNY,
            AGED 37 YEARS
            S/O. P.V. SUNNY, PUTHENPURACKAL HOUSE,
            KADAYIRUPPU P.0., AIKARANAD NORTH, KOLENCHERY,
            ERNAKULAM, PIN - 682311


     2      THE GOVERNMENT OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
                                        99
W.A.No.1821 of 2024 and conn. cases.                          2025:KER:23448

             THIRUVANANTHAPURAM, PIN - 695001


     3       THE REGIONAL TRANSPORT AUTHORITY,
             MUVATTUPUZHA, REPRESENTED BY ITS SECRETARY,
             REGIONAL TRANSPORT OFFICE, MUVATTUPUZHA, PIN -
             686669


     4       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, MUVATTUPUZHA,
             REGIONAL TRANSPORT OFFICE, MUVATTUPUZHA, PIN -
             686669




      R BY SR.ADV.SRI.P.DEEPAK
             SMT.NAZRIN BANU
             SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR


      THIS    WRIT    APPEAL    HAVING      COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        100
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1979 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.21605 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE MANAGING DIRECTOR,
            KERALA STATE ROAD TRANSPORT CORPORATION, CHIEF
            OFFICE, THIRUVANANTHAPURAM, PIN - 695034



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 & 4:

     1      SONY KURIAN,
            AGED 60 YEARS
            PULLAMKALAM HOUSE, MAMOODU P.O., MADAPALLY,
            CHANGANACHERRY, KOTTAYAM, PIN - 686536


     2      THE STATE OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        101
W.A.No.1821 of 2024 and conn. cases.                           2025:KER:23448



     3       THE REGIONAL TRANSPORT AUTHORITY
             REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., IDUKKI, PIN - 685603


     4       THE SECRETARY,
             REGIONAL TRANSPORT AUTHORITY, REGIONAL TRANSPORT
             OFFICE, CIVIL STATION P.O., IDUKKI, PIN - 685603


      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             ADV.SRI.O.D.SIVADAS

      THIS    WRIT    APPEAL    HAVING       COME   UP   FOR   ADMISSION   ON
17.03.2025, ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        102
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1985 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.43046 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 4:

     1      MADHU.K., S/O. RAMACHANDRAN,
            AGED 48 YEARS
            KUZHIPPATT HOUSE, SAMOOHAM ROAD,
            CHALAPPURAM.P.O., KOZHIKODE DISTRICT, PIN -
            673002


     2      THE STATE OF KERALA,
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        103
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



     3      THE TRANSPORT COMMISSIONER,
            MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4      THE REGIONAL TRANSPORT AUTHORITY,
            VATAKARA, KOZHIKODE DISTRICT, PIN - 673104


     5      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            VADAKARA, KOZHIKODE DISTRICT, PIN - 673104




      R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             SRI.O.D.SIVADAS


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        104
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1988 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.28457 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, EAST FORT, THIRUVANANTHAPURAM,
            REPRESENTED BY ITS MANAGING DIRECTOR, PIN -
            695023



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 TO 19:

     1      KOTTAYAM DISTRICT PRIVATE BUS OPERATORS'
            ASSOCIATION,
            PALA UNIT, MOOZHAYIL BUILDING, NEAR KOTTARAMATTOM
            BUS STAND, PALA, KOTTAYAM DISTRICT, REPRESENTED
            BY ITS SECRETARY, PIN - 686575


     2      THE GOVERNMENT OF KERALA,
            REPRESENTED BY PRINCIPAL SECRETARY FOR GOVERNMENT
            OF KERALA, DEPARTMENT OF TRANSPORT, GOVERNMENT
                                        105
W.A.No.1821 of 2024 and conn. cases.               2025:KER:23448

            SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001


     3      THE STATE TRANSPORT AUTHORITY,
            2ND FLOOR, TRANS TOWER, C.V. RAMAN PILLAI ROAD,
            DPI, VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN -
            695014


     4      THE REGIONAL TRANSPORT AUTHORITY,
            REGIONAL TRANSPORT OFFICE (RTO), 5TH FLOOR, KSRTC
            TERMINAL, THAMPANOOR, THIRUVANANTHAPURAM, KERALA,
            PIN - 695023


     5      THE REGIONAL TRANSPORT AUTHORITY,
            NEAR ANANDAVALLEESWARAM TEMPLE, CIVIL STATION,
            ANANDAVALLEESWARAM, KOLLAM, PIN - 691013


     6      THE REGIONAL TRANSPORT AUTHORITY,
            NEAR STADIUM JUNCTION, AZHOOR, PATHANAMTHITTA,
            PIN - 689645


     7      THE REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, PALACE ROAD, CIVIL STATION WARD,
            ALAPPUZHA, PIN - 688001


     8      THE REGIONAL TRANSPORT AUTHORITY,
            COLLECTORATE, KOTTAYAM, PIN - 686002


     9      THE REGIONAL TRANSPORT AUTHORITY,
            PAINAVU, IDUKKI, PIN - 685603


     10     THE REGIONAL TRANSPORT AUTHORITY,
            2ND FLOOR, CIVIL STATION, KAKKANDU, ERNAKULAM,
            PIN - 682030


     11     THE REGIONAL TRANSPORT AUTHORITY,
                                        106
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

            CIVIL STATION, AYYANTHOLE, THRISSUR, PIN - 680003


     12     THE REGIONAL TRANSPORT AUTHORITY,
            KENATHUPARAMBU, KUNATHURMEDU, PALAKKAD, PIN -
            678001


     13     THE REGIONAL TRANSPORT AUTHORITY, CIVIL STATION
            ROAD, UPHILL, MALAPPURAM, PIN - 676505


     14     THE REGIONAL TRANSPORT AUTHORITY,
            GROUND FLOOR, CIVIL STATION, WAYANAD ROAD,
            ERANHIPPALAM, KOZHIKODE, PIN - 673020


     15     THE REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, KAIRALI NAGAR, KALPETTA, WAYANAD,
            PIN - 673122


     16     THE REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, COLLECTORATE ROAD, TALAP, KANNUR,
            PIN - 670002


     17     THE REGIONAL TRANSPORT AUTHORITY,
            KASARGOD, PIN - 671121


     18     THE UNION OF INDIA, REPRESENTED BY ITS SECRETARY
            TO GOVERNMENT, MINISTRY OF LAW AND JUSTICE, 3RD
            FLOOR, 'C' WING, LOK NAYAK BHAVAN, KHAN MARKET,
            NEW DELHI, PIN - 110003


     19     THE SECRETARY TO THE UNION GOVERNMENT,
            MINISTRY OF ROAD TRANSPORT & HIGHWAYS TRANSPORT
            BHAWAN, 1, PARLIAMENT STREET, NEW DELHI, PIN -
            110001


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                                        107
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

             SRI.GEORGE POONTHOTTAM, SR.ADV.
             SMT.NISHA GEORGE
             SMT.SARITHA THOMAS

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        108
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 2139 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.35646 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            REPRESENTED BY ITS CHAIRMAN & MANAGING DIRECTOR,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, PIN -
            695023



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1, 3 AND 4:

     1      SHAHID,
            AGED 40 YEARS
            S/O. AHAMMEDKUTTI, KURUMPATTI HOUSE, NADUVANNUR
            P.O, KOYILANDY, KOZHIKODE, PIN - 673614


     2      THE GOVERNMENT OF KERALA,
            REPRESENTED BY ITS SECRETARY, MINISTRY OF
            TRANSPORT, GOVERNMENT SECRETARIAT,
                                        109
W.A.No.1821 of 2024 and conn. cases.             2025:KER:23448

            THIRUVANANTHAPURAM, PIN - 695001


     3      THE REGIONAL TRANSPORT AUTHORITY,
            VATAKARA, REPRESENTED BY ITS SECRETARY, REGIONAL
            TRANSPORT OFFICE, VATAKARA, PIN - 673104


     4      THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, VATAKARA, REGIONAL
            TRANSPORT OFFICE, VATAKARA, PIN - 673104



            R BY ADVS.P.DEEPAK (SR.)
            R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR




      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        110
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1990 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.37380 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/3RD RESPONDENT:

            THE MANAGING DIRECTOR, KERALA STATE ROAD
            TRANSPORT CORPORATION, CHIEF OFFICE,
            THIRUVANATHAPURAM, PIN - 695036


            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 & 2:

     1      A.C. BABURAJAN, AGED 52 YEARS
            EXECUTIVE DIRECTOR, GOKULAM LOGISTICS,
            ENIYACHALIL HOUSE, KOKKALLUR P.O., VADAKARA,
            KOZHIKODE, PIN - 673612


     2      THE REGIONAL TRANSPORT AUTHORITY,
            REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
            OFFICE, VADAKARA, PIN - 673101
                                        111
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

     3      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            REPRESENTED BY ITS SECRETARY, REGIONAL TRANSPORT
            OFFICE, VADAKARA, PIN - 673101


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        112
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1991 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.8068 OF 2024 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 4:

     1      LIJU.V.S,
            AGED 43 YEARS
            S/O. SASI.V.K, VATTAPPRA HOUSE, BISONVALLY.P.O.,
            MUTTUKAD, IDUKKI DISTRICT, PIN - 685565


     2      THE STATE OF KERALA,
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        113
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



     3      THE TRANSPORT COMMISSIONER,
            MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4      THE REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, IDUKKI, REPRESENTED BY ITS
            SECRETARY, PIN - 685603


     5      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, IDUKKI, PIN - 685603


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                   SRI.O.D.SIVADAS

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        114
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1994 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.42828 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR., PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1 TO 4:

     1      RIJO. C.J.
            AGED 45 YEARS
            S/O. JOY, CHITTADI HOUSE, VELUPADAM,
            VARANDARAPPALLY, THRISSUR,, PIN - 680303


     2      THE STATE OF KERALA
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM., PIN - 695001
                                        115
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



     3      THE TRANSPORT COMMISSIONER,
            MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM,, PIN - 695014


     4      THE REGIONAL TRANSPORT AUTHORITY,
            REPRESENTED BY ITS SECRETARY, CIVIL STATION,
            THRISSUR, PIN - 680001


     5      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, THRISSUR, PIN - 680001


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
             SRI.O.D.SIVADAS

      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        116
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 1997 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.40433 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONERSS/RESPONDENTS 1 TO 4:

     1      MOHAN KUMAR,
            AGED 50 YEARS
            S/O. RAMASWAMY, 23/10, VINAYAKA HOUSE, SKV
            COLLEGE ROAD, KNATTUMKARA.P.O., THRISSUR, PIN -
            680011


     2      THE STATE OF KERALA REPRESENTED BY SECRETARY TO
            GOVERNMENT
            TRANSPORT DEPARTMENT, GOVERNMENT SECRETARIAT,
                                        117
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448

            THIRUVANANTHAPURAM, PIN - 695001


     3      THE TRANSPORT COMMISSIONER,
            MOTOR VEHICLE DEPARTMENT, TRANS TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4      THE REGIONAL TRANSPORT AUTHORITY,
            VATAKARA, KOZHIKODE DISTRICT, PIN - 673104


     5      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY
            VADAKARA, KOZHIKODE DISTRICT, PIN - 673104


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                   SRI.O.D.SIVADAS



      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        118
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 2003 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.22445 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR, PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENTS 1-4:

     1      K.P. MOHANAN,
            AGED 64 YEARS
            S/O GOVINDAN, THEKKENMARKANDY, AZHIKODE, KANNUR,
            PIN - 670009


     2      THE STATE OF KERALA,
            REPRESENTED BY SECRETARY TO GOVERNMENT, TRANSPORT
            DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        119
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



     3      THE TRANSPORT COMMISSIONER
            MOTOR VEHICLE DEPARTMENT, TRANSPORT TOWER,
            VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014


     4      THE REGIONAL TRANSPORT AUTHORITY,
            KASARAGOD, REPRESENTED BY ITS SECRETARY, PIN -
            671123


     5      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            CIVIL STATION, KASARAGOD, PIN 671123., PIN -
            671123


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                          SRI.O.D.SIVADAS




      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        120
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

         THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  MONDAY, THE 17TH DAY OF MARCH 2025 / 26TH PHALGUNA, 1946

                           WA NO. 2004 OF 2024

            AGAINST THE JUDGMENT DATED 06.11.2024 IN WP(C)

             NO.40736 OF 2023 OF HIGH COURT OF KERALA

APPELLANT/5TH RESPONDENT:

            THE KERALA STATE ROAD TRANSPORT CORPORATION,
            TRANSPORT BHAVAN, THIRUVANANTHAPURAM, REPRESENTED
            BY ITS MANAGING DIRECTOR., PIN - 695014



            BY ADV P.C.CHACKO(PARATHANAM)


RESPONDENTS/PETITIONER & RESPONDENT 1 TO 4:

     1      BHASKARAN,
            AGED 65 YEARS
            S/O. KRISHNAN, KAILIVAYIL HOUSE, IRINGALLUR,
            VENGARA, THIRURANGADI, MALLAPPURAM, PIN - 676304


     2      THE STATE OF KERALA, REPRESENTED BY SECRETARY TO
            GOVERNMENT,
            TRANSPORT DEPARTMENT, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001
                                        121
W.A.No.1821 of 2024 and conn. cases.              2025:KER:23448



     3      THE TRANSPORT COMMISSIONER, MOTOR VEHICLE
            DEPARTMENT,
            TRANS TOWER, VAZHUTHACAUD, THIRUVANANTHAPURAM,
            PIN - 695014


     4      THE REGIONAL TRANSPORT AUTHORITY,
            VATAKARA, KOZHIKODE DISTRICT-673104, REPRESENTED
            BY ITS SECRETARY.,



     5      THE SECRETARY, REGIONAL TRANSPORT AUTHORITY,
            VADAKARA, KOZHIKODE DISTRICT, PIN - 673104


             R BY SPL.GOVT.PLEADER SRI.P.SANTHOSHKUMAR
                          SRI.O.D.SIVADAS



      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2025,
ALONG WITH WA.1821/2024 AND CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                        122
W.A.No.1821 of 2024 and conn. cases.                       2025:KER:23448




                                                                    "CR"
                                JUDGMENT

Anil K. Narendran, J.

These writ appeals filed under Section 5(i) of the Kerala High

Court Act, 1958, arise out of a common judgment of the learned

Single Judge dated 06.11.2024 in W.P.(C)No.17469 of 2023 and

connected matters. W.A.Nos.1886 of 2024 arising out of

W.P.(C)No.17469 of 2023 and W.A.No.160 of 2025 arising out of

W.P.(C)No.24655 of 2023 are filed by the State of Kerala.

W.A.No.1980 of 2024 arising out W.P.(C)No.18290 of 2023 is filed

by Forum for Justice (FFJ) KSRTC Employees and Family Welfare

Society, a third party to that writ petition, after obtaining the leave

of this Court by the order dated 05.12.2024 in I.A.No.1 of 2025.

All other writ appeals are filed by KSRTC (Kerala State Road

Transport Corporation).

2. By the order dated 14.11.2024 in W.A.No.1821 of 2024,

the learned Special Government Pleader was directed to make

available for the perusal of this Court the files relating to Ext.P14

notification dated 03.05.2023 issued by the State Government.

Pursuant to the said direction, the learned Special Government

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Pleader has made available for the perusal of this Court the files

relating to Ext.P14 notification.

3. Heard detailed arguments of the learned Senior

Counsel for KSRTC, as instructed by the learned Standing Counsel

for KSRTC; the learned Special Government Pleader for the State

and official respondents; the learned Senior Counsel for the party

respondents in W.A.No.1821 of 2024, who are petitioners in

W.P.(C)No.18290 of 2023; the respective counsel for the party

respondents in other writ appeals; and also the learned counsel

for the appellant in W.A.No.1980 of 2024.

4. Since the issues raised in all the writ appeals are

common, arguments were heard treating W.A.No.1821 of 2024

arising out of W.P.(C)No.18290 of 2023 as the leading case.

5. W.P.(C)No.18290 of 2023 is one filed by respondents 1

to 5 in W.A.No.1821 of 2024, who are stage carriage operators

conducting stage carriage service on the strength of the permits

issued to their respective stage carriages, under the provisions of

Chapter V of the Motor Vehicles Act, 1988, which deals with control

of transport vehicles. The details of the regular permits held by

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the writ petitioners, as stated in paragraph 2 of the writ petition,

are as follows;

Sl.No.    Name of Permit      Year of         Permit No.         Route
               Holder          issue
  1      Rajesh K. Jacob       2001          5/1006/2001   Elamkad-Panathur

  2      Rajesh K. Jacob       2001          13/24/2001    Kottayam-Panathur

  3      K.T. Thomas           2000          5/10022/200   Elamkad-Panathur

  4      N.M. Biju             2001           5/30/2001    Kottayam-
                                                           Ambayathodu
  5      N.M. Biju             2000           5/30/2000    Kottayam-
                                                           Ambayathodu

  6      Vinod Thomas          1992          13/1090/199   Chandanakampara-
                                                  2        Kottayam

  7      Joshy Thomas          1996          13/1090/199   Kottayam-Panathur


They filed W.P.(C)No.18290 of 2023, seeking a writ of certiorari to

quash Ext.P9 notification dated 14.09.2020 and Ext.P14

notification dated 03.05.2023 issued by the State Government; a

declaration that Ext.P14 notification dated 03.05.2023 has lapsed

and is consequently unenforceable by virtue of the operation of

sub-section (4) of section 100 of the Motor Vehicles Act, 1988; a

declaration that clause (a) of Rule 246 of the Kerala Motor Vehicles

Rules, 1989, in so far as it insists that objections to the draft

scheme are to be filed within 30 days of its publication is ultra

vires sub-section (2) of Section 102 of the Act; a writ of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

mandamus commanding the 2nd and 4th respondents in the writ

petition to consider and pass final orders on the applications for

renewal of regular permits made by the petitioners, untrammelled

by Ext.P14 scheme, and in the light of Ext.P7 decision of this Court

in Kerala State Road Transport Corporation v. Saju Varkey

and others [2018 (4) KHC 617]; and a writ of mandamus

commanding the 3rd and 5th respondents in the writ petition to

ensure status quo of the operation of the petitioners' stage

carriage services, by issuing temporary permits under Section

87(1)(d) of the Motor Vehicles Act, 1988, untrammelled by

Ext.P14 scheme, pending disposal of their applications for renewal

of permit.

6. In W.P.(C)No.18290 of 2023, the 6th respondent KSRTC

filed a counter affidavit dated 09.06.2023, opposing the reliefs

sought for, producing therewith Exts.R6(a) to R6(d) documents.

The petitioners have filed a reply affidavit dated 16.06.2023,

producing therewith Ext.P15 document. Along with I.A.No.1 of

2023, the petitioners have produced Exts.P16 to P17 documents.

The 1st respondent State filed a counter affidavit dated 22.07.2023

in the connected writ petition, i.e., W.P.(C)No.18105 of 2023,

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

opposing the reliefs sought for, which was adopted in

W.P.(C)No.18290 of 2023, by filing an adoption memo by the

learned Special Government Pleader. Along with I.A.No.3 of 2023

filed by the 6th respondent KSRTC, Ext.R6(e) document was placed

on record.

7. After considering the rival contentions, in the light of

the relevant provisions under the Motor Vehicles Act and the

Kerala Motor Vehicles Rules, the learned Single Judge concluded

in the impugned judgment that, as evident from Ext.P14

notification, no reasons, even in brief, are coming forth for

rejecting the objections filed by the writ petitioners to the

proposed scheme in the draft notification, i.e., Ext.P9 notification

dated 14.09.2020, except for saying that the objections were

considered, and objectors were heard as mentioned in the final

notification, i.e., Ext.P14 notification dated 03.05.2023. The

counter affidavit filed on behalf of the State Government does

not disclose any material suggesting in what manner the

objections were considered and rejected and the reasons thereof.

The proposed scheme for modification of the existing scheme was

published on 14.09.2020, vide Ext.P9 notification, and the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

modified scheme was published verbatim as the proposed

scheme, on 03.05.2023 vide Ext.P14 notification. If the State

Government was of the opinion that the modification of the

existing scheme was in the public interest, then the final

modified scheme ought to have been published immediately,

after hearing the objectors. Here, the final notification, i.e., Ext.P14

notification, came more than two years and eight months after

the date of the proposed scheme. A scheme cannot be said to be

invalid, if it is the same as was proposed. However, the order must

disclose that due consideration has been given to the objections and

some reasons must come forth for rejecting the objections.

8. In the impugned judgment, the learned Single Judge

noticed that, in B.A. Linga Reddy v. Karnataka State Transport

Authority [(2015) 4 SCC 515] the Apex Court held that the State

Government acts as a quasi-judicial authority while considering

the objections. In the absence of reasons for rejecting the

objections, the final scheme was rendered illegal. The learned

Single Judge held that the final notification, i.e., Ext.P14 notification,

suffers from illegality, inasmuch as there is nothing on record to

suggest that due consideration was given to the objections filed

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

by the petitioners and others and that, they were rejected by

some reasoned order.

9. The learned Single Judge found that the submission

advanced by the learned Senior Counsel for KSRTC that, if the

scheme is published in Form F of Appendix-I of the Kerala Motor

Vehicles Rules, it would be sufficient compliance with the

requirement of the law, has no force. The final scheme is published

in Form F, but the reasons for disposing/rejecting the objections

must come forth from the order passed by the competent authority,

who considered the objections and heard the objectors. Before the

learned Single Judge, it was pointed out that the proposed

scheme was not in compliance with a mandatory requirement of

Rule 246 of the Kerala Motor Vehicles Rules, inasmuch as, the

proposed scheme published on 14.09.2020, vide Ext.P9

notification, did not mention the place, date and time for hearing

objections, which is the mandatory requirement of Rule 246. The

proposed notification in Form E was defective, and therefore, the final

notification cannot be said to be in accordance with the law. The

learned Single Judge found substance in the said submission of

the learned counsel for the petitioners. In view of the said finding,

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the learned Single Judge allowed the writ petitions by setting

aside Ext.P14 notification dated 03.05.2023.

10. The learned Senior Counsel for KSRTC, as instructed

by the learned Standing Counsel for KSRTC, and also the learned

Special Government Pleader contended that the impugned

judgment dated 06.11.2024 of the learned Single Judge in

W.P.(C)No.17469 of 2023 and connected matters is opposed to

law and facts of the case. Hence interference of this Court in the

exercise of the appellate jurisdiction under Section 5(i) of the

Kerala High Court Act, 1958 is warranted. The learned Single

Judge failed to note the law laid down by the Constitution Bench

in H.C.Narayanappa v. State of Mysore [AIR 1960 SC 1073],

wherein it was held that a scheme is not open to challenge either

on the ground that another view is possible or that detailed

reasons have not been given for upholding or rejecting the

objections put forth in the representations made to the State

Government. The learned Single Judge failed to appreciate in the

right perspective the arguments advanced by the State

Government and KSRTC, before concluding that there is nothing

on record to suggest that due consideration was given to the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

objections filed by the writ petitioners and others and as such,

Ext.P14 notification dated 03.05.2023 cannot be sustained in law.

They pointed out that Ext.P14 notification has been published in

the statutory format in Form F, which does not provide any space

for stating reasons for rejecting or accepting the objections raised

in the representations made to the State Government. The factual

aspects and the law laid down by the Apex Court in B.A.Linga

Reddy v. Karnataka State Transport Authority [(2015) 4

SCC 515] has no application to the facts and circumstances of

the case on hand, and the said aspect was also not properly

considered by the learned Single Judge while rending the

impugned judgment. The learned Single Judge failed to note that

Ext.P9 notification dated 14.09.2020 was published at a time

when there were restrictions due to the spread of the Covid-19

pandemic. The Central Government, as well as the State

Government, issued various guidelines from 26.03.2020 onwards,

under the provisions of the Disaster Management Act, 2005, for

the containment of the Covid-19 pandemic. At the time of

issuance of Ext.P9 notification such guidelines were in force, as

per which all public outdoor gatherings with more than 20 people

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

and indoor events with more than 10 people were banned. In view

of the provisions contained in the Disaster Management Act, the

orders issued under the provisions of the said Act were having an

overriding effect upon other provisions of law. Therefore, the

learned Single Judge went wrong in interfering with Ext.P14

notification dated 03.05.2023 on the ground that Ext.P9

notification published on 14.09.2020 did not mention the place,

date and time for hearing objections, which is a mandatory

requirement of Rule 246 of the Kerala Motor Vehicles Rules, 1989.

The learned Single Judge failed to note that about 700 objections

received by the State Government, pursuant to Ext.P9 notification,

were considered by the State before issuing Ext.P14 notification,

as discernible from the files, and as such there is substantial

compliance of Rule 246 of the Kerala Motor Vehicles Rules. Relying

on the judgment of a learned Single Judge of this Court in

Kasaragode District Bus Owners Association v. State of

Kerala [1990 (2) KLT 830], they contended that so long as the

scheme gives the requirements under the statute, which the

Section itself prescribes, there will be a prima facie compliance for

the purpose of validity of the scheme. The statute does not direct

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the disclosure of the materials which are the basis for the

formation of the opinion by the State. They contended further that

the writ petitioners have no locus standi to challenge Ext.P14

notification as they are not saved operators, since their right to

operate on long-distance routes exceeding 140 Kms. has already

been extinguished by operation of law as per Ext.R6(a) Super

Class Scheme dated 16.07.2013 and Ext.R6(b) notification dated

15.03.2017, i.e., Kerala Motor Vehicles (1st Amendment) Rules,

2017, whereby sub-clause (oa) in Rule 2 of the said Rules was re-

lettered as sub-clause (ob) and before sub-clause (ob) as so re-

lettered, sub-clause (oa) as per the said amendment was inserted.

As per sub-clause (oa) so inserted, 'Ordinary Limited Stop Service'

means a service, which is operated on a route having a distance

of not exceeding 140 Kms., with limited number of stops, having

at least one stop in every fare stage. The challenge made by the

private operators against the said amendment was repelled by a

Division Bench of this Court in Kerala State Road Transport

Corporation v. Saju Varkey and others [2018 (4) KLJ 145].

The said legal aspect was not considered by the learned Single

Judge while rendering the impugned judgment. The learned

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

counsel for the appellant in W.A.No.1980 of 2024 adopted the

arguments advanced by the learned Senior Counsel for KSRTC and

the learned Special Government Pleader.

11. On the other hand, the learned Senior Counsel for the

party respondents-writ petitioners in W.A.No.1821 of 2024 and

the respective counsel for the party respondents-writ petitioners

in the connected writ appeals contended that the judgment of the

learned Single Judge, which is one rendered after taking note of

the legal and factual contentions raised by both sides, warrants

no interference in these writ appeals.

12. The learned Senior Counsel for the party respondents

in W.A.No.1821 of 2024 and also the respective counsel for the

party respondents in the connected matters pointed out that the

contention raised by the learned Senior Counsel for KSRTC and

the learned Senior Government Pleader on the locus standi of the

private operators-writ petitioners to challenge Ext.P14 notification

dated 03.05.2023, on the ground that their right to operate on

long-distance routes have already been extinguished by the

operation of law as per Ext.R6(a) Super Class Scheme and

Ext.R6(b) notification, whereby sub-clause (oa) in Rule 2 of the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

said Rules was re-lettered as sub-clause (ob) and before sub-

clause (ob) as so re-lettered, sub-clause (oa) as per the said

amendment was inserted, was never raised before the learned

Single Judge. In response to the above argument, the learned

Senior Counsel for KSRTC and also the learned Special

Government Pleader would point out the specific stand taken by

KSRTC in paragraph 5 of the counter affidavit dated 09.06.2023,

producing therewith a copy of Exts.R6(a) and R6(b) notifications.

13. On the rival contentions raised at the Bar on the above

aspect, we notice that, as pointed out by the learned Senior

Counsel for the party respondents in W.A.No.1821 of 2024 and

the respective counsel for the party respondents in the connected

matters, a reading of the impugned judgment dated 06.11.2024

of the learned Single Judge would not show that such a contention

was ever raised during the course of argument, before the learned

Single Judge. Moreover, as discernible from the files relating to

Ext.P14 notification, which was made available for the perusal of

this Court, the objections received from the private operators and

others are not confined to those made by long-distance private

operators alone. In such circumstances, we deem it appropriate

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

to leave open the said contention to be raised and considered by

the appropriate authority at the appropriate stage.

14. On the challenge made against Ext.P14 notification

dated 03.05.2023, which was accepted in the impugned judgment

dated 06.11.2024 of the learned Single Judge in W.P.(C)No.17469

of 2023, the learned Senior Counsel for the party respondents in

W.A.No.1821 of 2024 and the respective counsel for the party

respondents in the connected matters pointed out that the learned

Single Judge rightly found in the judgment that there was no due

consideration of the objections raised in the representations made

by the petitioners and others to Ext.P9 notification dated

14.09.2020. The finding of the learned Single Judge on the above

aspect, taking note of the law laid down by the Apex Court in B.A.

Linga Reddy v. Karnataka State Transport Authority [(2015)

4 SCC 515], warrants no interference in these writ appeals. Mere

publication of Ext.P14 notification in Form F would not be sufficient

compliance of the requirements of Rule 246 of the Kerala Motor

Vehicles Rules, when there is nothing on the files to suggest that

due consideration was given to the objections contained in the

representations made by the petitioners and others in response to

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Ext.P9 notification dated 14.09.2020. When the procedure for

framing a scheme under the provisions of Section 99 of the Motor

Vehicles Act, read with the relevant provisions under the Kerala

Motor Vehicles Rules and that for modification or cancellation of

an approved scheme under Section 102 of the said Act read with

the relevant provisions under the said Rules are different, the

contentions raised by the learned Senior Counsel for KSRTC and

the learned Special Government Pleader, placing reliance on the

judgment of a learned Single Judge in Kasaragod District Bust

Owners Association v. State of Kerala [1990 (2) KLT 830],

which was one rendered in the context of Section 99 of the Motor

Vehicles Act, read with Section 236 of the Kerala Motor Vehicles

Rules, can only be repelled as untenable.

15. Chapter VI of the Motor Vehicles Act, 1988 deals with

special provisions relating to State Transport Undertakings. As per

Section 97 of the Act, in Chapter VI, unless the context otherwise

requires, 'road transport service' means a service of motor

vehicles carrying passengers or goods or both by road for hire or

reward. The said provision corresponds to Section 68-A of the

Motor Vehicles Act, 1939 (Act IV of 1939). As per Section 98 of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the Act, the provisions of Chapter VI and the rules and orders

made thereunder shall have effect notwithstanding anything

inconsistent therewith contained in Chapter V or in any other law

for the time being in force or in any instrument having effect by

virtue of any such law. The said provision corresponds to Section

68-B of Act IV of 1939.

16. Section 99 of the Act deals with preparation and

publication of proposal requiring road transport service of a State

Transport Undertaking. As per sub-section (1) of Section 99,

where any State Government is of opinion that for the purpose of

providing an efficient, adequate, economical and properly co-

ordinated road transport service, it is necessary in the public

interest that road transport services in general or any particular

class of such service in relation to any area or route or portion

thereof should be run and operated by the State Transport

Undertaking, whether to the exclusion, complete or partial, of

other persons or otherwise, the State Government may formulate

a proposal regarding a scheme giving particulars of the nature of

the services proposed to be rendered, the area or route proposed

to be covered and other relevant particulars respecting thereto

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

and shall publish such proposal in the Official Gazette of the State

formulating such proposal and in not less than one newspaper in

the regional language circulating in the area or route proposed to

be covered by such scheme and also in such other manner as the

State Government formulating such proposal deem fit. As per sub-

section (2) of Section 99, notwithstanding anything contained in

sub-section (1), when a proposal is published under that sub-

section, then from the date of publication of such proposal, no

permit shall be granted to any person, except a temporary permit

during the pendency of the proposal and such temporary permit

shall be valid only for a period of one year from the date of its

issue or till the date of final publication of the scheme under

Section 100, whichever is earlier. The said provision corresponds

to Section 68-C of Act IV of 1939.

17. Section 100 of the Act deals with objection to the

proposal. As per sub-section (1) of section 100, on the publication

of any proposal regarding a scheme in the Official Gazette and in

not less than one newspaper in the regional language circulating

in the area or route which is to be covered by such proposal any

person may, within thirty days from the date of its publication in

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the Official Gazette, file objections to it before the State

Government. As per sub-section (2) of Section 100, the State

Government may, after considering the objections and after giving

an opportunity to the objector or his representatives and the

representatives of the State Transport Undertaking to be heard in

the matter, if they so desire, approve or modify such proposal. As

per sub-section (3) of Section 100, the scheme relating to the

proposal as approved or modified under sub-section (2) shall then

be published in the Official Gazette by the State Government

making such scheme and in not less than one newspaper in the

regional language circulating in the area or route covered by such

scheme and the same shall thereupon become final on the date of

its publication in the Official Gazette and shall be called the

approved scheme and the area or route to which it relates shall be

called the notified area or notified route. As per the proviso to sub-

section (3) of Section 100, no such scheme which relates to any

inter-state route shall be deemed to be an approved scheme

unless it has the previous approval of the Central Government. As

per sub-section (4) of Section 100, notwithstanding anything

contained in this section, where a scheme is not published as an

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

approved scheme under sub-section (3) in the Official Gazette

within a period of one year from the date of publication of the

proposal regarding the scheme in the Official Gazette under sub-

section (1), the proposal shall be deemed to have lapsed. As per

Explanation to sub-section (4) of Section 100, in computing the

period of one year referred to in this sub-section, any period or

periods during which the publication of the approved scheme

under sub-section (3) was held up on account of any stay or

injunction by the order of any court shall be excluded. Section 100

of the Act corresponds to Section 68-D of Act IV of 1939.

18. Section 101 of the Act deals with operation of additional

services by State Transport Undertaking in certain circumstances.

As per Section 101, notwithstanding anything contained in Section

87, a State Transport Undertaking may, in the public interest

operate additional services for the conveyance of passengers on

special occasions such as to and from fairs and religious

gatherings. As per the proviso to Section 101, the State Transport

Undertaking shall inform about the operation of such additional

services to the concerned Transport Authority without delay.

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

19. Section 102 of the Act deals with cancellation or

modification of scheme. As per sub-section (1) of Section 102, the

State Government may, at any time, if it considers necessary, in

the public interest so to do, modify any approved scheme after

giving (i) the State Transport Undertaking; and (ii) any other

person who, in the opinion of the State Government, is likely to

be affected by the proposed modification, an opportunity of being

heard in respect of the proposed modification. As per sub-section

(2) of Section 102, the State Government shall publish any

modification proposed under sub-section (1) in the Official Gazette

and in one of the newspapers in the regional languages circulating

in the area in which it is proposed to be covered by such

modification, together with the date, not being less than thirty

days from such publication in the Official Gazette, and the time

and place at which any representation received in this behalf will

be heard by the State Government. The said provision

corresponds to Section 68-E of Act IV of 1939.

20. Section 103 of the Act deals with issue of permits to

State Transport Undertakings. As per sub-section (1) of Section

103, where, in pursuance of an approved scheme, any State

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Transport Undertaking applies in such manner as may be

prescribed by the State Government in this behalf for a stage

carriage permit or a goods carriage permit or a contract carriage

permit in respect of a notified area or notified route, the State

Transport Authority in any case where the said area or route lies

in more than one region and the Regional Transport Authority in

any other case shall issue such permit to the State Transport

Undertaking, notwithstanding anything to the contrary contained

in Chapter V. As per sub-section (2) of Section 103, for the

purpose of giving effect to the approved scheme in respect of a

notified area or notified route, the State Transport Authority or, as

the case may be, the Regional Transport Authority concerned may,

by order, (a) refuse to entertain any application for the grant or

renewal of any other permit or reject any such application as may

be pending; (b) cancel any existing permit; (c) modify the terms

of any existing permit so as to (i) render the permit ineffective

beyond a specified date; (ii) reduce the number of vehicles

authorised to be used under the permit; (iii) curtail the area or

route covered by the permit insofar as such permit relates to the

notified area or notified route. As per sub-section (3) of Section

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

103, for the removal of doubts, it is hereby declared that no appeal

shall lie against any action taken or order passed by the State

Transport Authority or any Regional Transport Authority under

sub-section (1) or sub-section (2).

21. Section 104 of the Act deals with restriction on grant of

permits in respect of notified area or notified route. As per Section

104, where a scheme has been published under sub-section (3) of

Section 100 in respect of any notified area or notified route, the

State Transport Authority or the Regional Transport Authority, as

the case may be, shall not grant any permit except in accordance

with the provisions of the scheme. As per the proviso to Section

104, where no application for a permit has been made by the State

Transport Undertaking in respect of any notified area or notified

route in pursuance of an approved scheme, the State Transport

Authority or the Regional Transport Authority, as the case may be,

may grant temporary permits to any person in respect of such

notified area or notified route subject to the condition that such

permit shall cease to be effective on the issue of a permit to the

State Transport Undertaking in respect of the area or route. The

said provision corresponds to Section 68-FF of Act IV of 1939.

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

22. Section 107 of the Act deals with power of State

Government to make rules. As per sub-section (1) of Section 107,

the State Government may make rules for the purpose of carrying

into effect the provisions of Chapter VI. As per sub-section (2) of

Section 107, in particular and without prejudice to the generality

of the foregoing power, such rules may provide for all or any of

the following matters, namely, (a) the form in which any proposal

regarding a scheme may be published under Section 99; (b) the

manner in which objections may be filed under sub-section (1) of

Section 100; (c) the manner in which objections may be

considered and disposed of under sub-section (2) of Section 100;

(d) the form in which any approved scheme may be published

under sub-section (3) of Section 100; (e) the manner in which

application under sub-section (1) of Section 103 may be made; (f)

the period within which the owner may claim any article found left

in any transport vehicle under Section 106 and the manner of sale

of such article; (g) the manner of service of orders under this

Chapter; (h) any other matter which has to be, or may be,

prescribed. The said provision corresponds to Section 68-I of Act

IV of 1939.

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

23. In G.T. Venkataswamy Reddy v. State Transport

Authority [(2016) 8 SCC 402] the question referred for

consideration by the Constitution Bench of the Apex Court was

whether on publication of an approved scheme under the

provisions of the Motor Vehicles Act, 1939 (Act IV of 1939), the

number of trips of the vehicles of the existing operations can be

increased [both by number of trips and vehicles] by granting

variation of a permit even when the existing operators are allowed

to carry on their business as on the date of the publication of the

scheme. After a detailed reference to Section 57(8) under Chapter

IV of Act IV of 1939 and Sections 68-B, 68-C, 68-D, 68-E, 68-F(1-

D) and 68-FF under Chapter V of Act IV of 1939, the Constitution

Bench held that Chapter IV-A of Act IV of 1939 supersedes any

inconsistent provisions in Chapter IV; the policy of the legislature

is clear from Section 68-C that the State Transport Undertaking

may initiate a scheme for the purpose of providing an efficient,

adequate, economical and properly co-ordinated road transport

service to be run and operated by the State Transport Undertaking

in relation to any area or route or portion thereof. It may do so if

it is necessary in the public interest; a grant of variation under

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Section 57(8) will be as good as a grant of a new permit; Section

57(8) is controlled by Section 68-FF falling under Chapter IV-A, by

virtue of the superseding effect of Section 68-B also falling under

Chapter IV-A; once a scheme formulated under Section 68-D gets

approved under Section 68-D(3) of Chapter IV-A, then all the

permits in the route/area covered by the scheme will get frozen

by virtue of the operation of Section 68-FF; the effect of Section

68-FF can be altered/modified/cancelled only in the manner as

provided for under Section 68-E and in no other manner; by virtue

of the above, either a grant of a new permit or the variation of an

existing permit of private operator cannot be ordered in respect of

an area or route covered by an approved scheme; the proposition

of law laid down by Karnataka State Road Transport

Corporation v. B.A. Jayaram [(1984) Supp. SCC 244]

impliedly stood overruled in Adarsh Travels Bus Service v.

State of U.P. [(1985) 4 SCC 557]; an increase in the number

of trips or vehicles which were being run under the existing

exempted permit under a scheme will amount to grant of a new

permit to operate one more stage carriage which is not permissible

under Section 68-FF is not permissible under Section 68-FF; the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

economy and co-ordination, two of the factors, which govern the

approved scheme, will be seriously infringed if the variation is to

be granted of the existing permit condition; even if there is an

inter-state agreement under Section 63 of the Act for increasing

the number of trips, such an agreement cannot override the

provisions of Chapter IV-A by virtue of Section 68-B of the Act.

Section 63 being in Chapter IV of the Act, the scheme approved

under Chapter IV-A will prevail over it; the approved scheme will

exclude the operation of other stage carriage services on the

route/area covered by the Scheme, except those whose names

are mentioned in the scheme and to the extent to which such

exception is allowed; the provisions in Chapter IV-A are devised

to override the provisions of Chapter IV and it is expressly so

enacted, the provisions of Chapter IV-A are clear and complete

regarding the manner and effect of the 'takeover' of the operation

of a road transport service by the State Transport Undertaking in

relation to any area or route or portion thereof - Adarsh Travels

Bus Service [(1985) 4 SCC 557]; a necessary consequence of

those provisions is that no private operator can operate his vehicle

on any part or portion of a notified area or notified route unless

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

authorised so to do by the terms of the scheme itself. He may not

operate on any part or portion of the notified route or area on the

mere ground that the permit, as originally granted to him, covered

the notified route or area - Adarsh Travels Bus Service [(1985)

4 SCC 557]. Having regard to the above propositions, the

Constitution Bench held that the decision in Karnataka State

Road Transport Corporation v. B.A. Jayaram [(1984) Supp.

SCC 244] is no longer a good law and the decision in Pandiyan

Roadways Corporation Ltd. v. M.A. Egappan [(1987) 2 SCC

47] stands approved, which is in tune with the Constitution Bench

decision in Adarsh Travels Bus Service [(1985) 4 SCC 557]

and the observations made in R. Raghuram v. P. Jayarama

Naidu [(1990) Supp. SCC 361] stands approved.

24. In Adarsh Travels Bus Service [(1985) 4 SCC 557]

the question placed for the consideration by the Constitution

Bench of the Apex Court was, where a route is nationalised under

Chapter IV-A of the Motor Vehicles Act, 1939 (Act IV of 1939),

whether a private operator with a permit to ply a stage carriage

over another route, but which has a common overlapping sector

with the nationalised route, can ply his vehicle over that part of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the overlapping common sector if he does not pick up or drop

passengers on the overlapping part of the route. The Constitution

Bench noticed that Chapter IV-A of Act IV of 1939 was bodily

introduced into it by Amending Act 100 of 1956. It further

underwent substantial amendments by Act 56 of 1970, which

came into effect on 02.03.1970. The policy of the Legislature is

clear from Section 68-C that the State Transport Undertaking may

initiate a scheme for the purpose of providing an efficient,

adequate, economical and properly co-ordinated road transport

service to be run and operated by the State Transport Undertaking

in relation to any area or route or portion thereof. It may do so if

it is necessary in the public interest. While the provisions of

Chapter IV-A are devised to override the provisions of Chapter IV

and it is expressly so enacted, the provisions of Chapter IV-A are

clear and complete regarding the manner and effect of the 'take-

over' of the operation of a road transport service by the State

Transport Undertaking in relation to any area or route or portion

thereof. While, on the one hand, the paramount consideration is

the public interest, the interests of the existing operators are

sufficiently taken care of and slight inconveniences to the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

travelling public, as may be inevitable, are sought to be reduced

to a minimum. To begin with, the State Transport Undertaking

must think it necessary in the public interest to provide efficient,

adequate, economical and properly co-ordinated State transport

services in relation to any area or route or portion thereof, to the

exclusion complete or partial of other persons or otherwise. This

is the initial requirement for the initiation of a scheme. Even at

that stage, the State Transport Undertaking is required to apply

its mind to the question of complete or partial exclusion of other

persons or otherwise from operating transport services in relation

to any area or route or portion thereof. There is ample and

sufficient guidance to the State Transport Undertaking for the

application of mind. Thereafter, objections to the scheme are to

be heard. All existing operators providing transport facilities along

or near the area or the route proposed to be covered by the

scheme are to be heard. Therefore, it will be open to any operator

who is likely to be affected by total or partial exclusion to object

to the scheme and suggest such modification as may protect him.

A hearing is required to be given and the hearing is not an empty

formality as decisions of the Court have shown. Even that is not

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the end of the matter. Even thereafter, the State Transport

Undertaking, as well as the State Government, are empowered to

cancel or modify the scheme under Section 68-E. In other words,

if in the actual working of the approved scheme, any difficulty or

hardship is experienced by the public, or for that matter by other

operators, such difficulty may be removed and hardship relieved

by appropriate action under Section 68-E. Both Section 68-F and

the proviso to Section 68-FF provide for the issue of temporary

permits to private operators if the State Transport Undertaking has

not applied for a permit temporary or otherwise in respect of a

scheme published or approved. Thus, the Constitution Bench

found that at every stage, abundant provision is made to protect

the public interest as well the interest of private operators by

providing for consideration and reconsideration of any problems

that may arise out of a proposed, published or approved scheme.

It is in that context that the provisions under Section 68-C and

Section 68-FF will have to be construed.

25. In G.T. Venkataswamy Reddy [(2016) 8 SCC 402]

the Constitution Bench, after a detailed analysis of Section 57

under Chapter IV of Act IV of 1939, analysed other sections, in

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the foremost, Section 68-B of the Act, which falls under Chapter

IV-A, and which states that all the provisions contained in Chapter

IV-A shall have supervening effects on any inconsistent provisions

contained in Chapter IV or any other law for the time being in force

or in any instrument having effect by virtue of any such law. Under

Chapter IV, Sections 42 to 68 of the Act have been listed. Insofar

as Section 57(8) of the Act is concerned, the Constitution Bench

noticed that, in the manner in which the said provision has been

interpreted, there will be no inconsistency with any of the

provisions contained in Chapter IV-A. Therefore, Section 57 will

apply in all force even in respect of the prescription contained in

the provisions under Chapter IV-A, viz., Sections 68-A to 68-I of

the Act. The Constitution Bench then proceeded to analyse Section

68-C of the Act, keeping the said broad statutory prescription vis-

à-vis Section 57 of the Act, and found that the formulation of a

scheme is to be prepared and published by a State Transport

Undertaking in respect of the services to be provided in any area

or route to be covered. The underlying object for such formulation

of a scheme for its preparation and publication must be for

providing an efficient, adequate, economical and properly co-

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

ordinated road transport service with the paramount consideration

of public interest, and such scheme should be prepared and

published. Section 68-C of the Act, therefore, at the very inception

of the formulation of a scheme by a State Transport Undertaking,

should have the basic consideration of efficient, adequate,

economical and properly co-ordinated transport service in the

public interest. Once such a scheme is formulated with the above

avowed objects in mind and is notified under Section 68-D, on the

publication of such a scheme in the Official Gazette as well as in

the newspaper in the regional language circulating in the area or

route, which is proposed to be covered by such scheme, every

person who is already providing transport facility in that area or

route or any association representing persons interested in the

provision of road transport facilities recognised by the State as

well as the local authority or police authority, who are also located

in that area or route, will be entitled to raise their objections or

their representations within 30 days from the date of publication

to the State Government. Under sub-section (2) of Section 68-D

of the Act, the State Government after considering the objections

and after giving an opportunity of hearing to the objector or his

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

representative as well as the representatives of the State

Transport Undertakings can either approve the scheme as

proposed or give a modified scheme. Under Section 68-E of the

Act, the scheme can be cancelled in the form in which it was

approved or can be modified by following the very same procedure

prescribed under Sections 68-C and 68-D of the Act. However, the

State Transport Undertaking, with the previous approval of the

State Government, can modify the scheme without following the

procedure laid down in Sections 68-C and 68-D of the Act, under

the proviso to Section 68-E. That apart under sub-section (2) of

Section 68-E of the Act, the State Government is fully empowered

to modify any scheme published under sub-section (3) of Section

68-D of the Act after giving an opportunity of hearing to the State

Transport Undertaking, as well as, to any other person who in the

opinion of the State Government is likely to be affected by the

proposed modification. Once the approved scheme comes into

effect, under Section 68-F of the Act, the State Transport

Undertakings can be issued with the required permits.

26. In Pattabhirami Reddy v. Secretary to Govt. [AIR

1988 AP 129], one of the contentions raised before a Full Bench

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

of the High Court of Andhra Pradesh was that under Section 68-D

of the Motor Vehicles Act, 1939 (Act IV of 1939) the objections

should have been disposed of giving reasons in a judicial way, and

the copy of the orders passed by the Minister who heard the

objections, should have been furnished to the petitioners, as

otherwise, it would be violative of judicial procedure and the

principles of natural justice. Dealing with that contention, the Full

Bench found that the Government hearing the objections and

passing orders under Section 68-D of the Act is only a quasi-

judicial authority, not a judicial authority. The procedure to be

followed is as laid down in Chapter IV-A of the Act. There is no

provision in Chapter IV-A in regard to the manner in which the

objections are to be disposed of. If a fair hearing has been given

to the parties, and the representations of the Corporation and the

objections of the operators and others had been given due

consideration, that would be sufficient compliance in terms of

Section 68-D of the Act. The Full Bench held that the petitioners

are not entitled either to insist on a detailed discussion in regard

to the reasons which led to the rejection of each of their objections

or to have a copy of such order. The order passed by the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Government shows that the salient features in the representations

and objections had been considered, and it was only after

satisfying himself of the feasibility of the schemes that the Minister

accorded approval to them.

27. in M. Madan Mohan Rao v. Union of India [(2002)

6 SCC 348] the controversy raised before a Two-Judge Bench of

the Apex Court relates to the validity of the notification issued by

the Government of Andhra Pradesh on 27.01.2000 approving the

schemes submitted by the Andhra Pradesh State Road Transport

Corporation for exclusive operation of stage carriage services on

certain routes, in exercise of the powers conferred by Section 100

of the Motor Vehicles Act, 1988. The pari materia provisions of

Sections 99 and 100 of the Motor Vehicles Act, 1988 (new Act) are

Sections 68-C and 68-D of the Motor Vehicles Act, 1939 (old Act).

The Apex Court found that it is clear from the provisions in sub-

section (1) of Section 99(1) of the new Act that the State

Government is mandated to form an opinion that for the purpose

of providing an efficient, adequate, economical and properly co-

ordinated road transport service it is necessary in the public

interest that road transport services in general or any particular

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

class of such services in relation to any area or route or operation

thereof should be run and operated by the State Transport

Undertaking whether to the exclusion, complete or partial, of other

persons or otherwise before publishing the proposal in the Official

Gazette and in local newspapers. In sub-section (1) of Section 100

it is provided that on the publication of any proposal regarding a

scheme in the Official Gazette and in newspapers, any person may

file objections to it before the State Government within 30 days

from the date of its publication in the Official Gazette. In sub-

section (2) of Section 100 a provision is made that the State

Government may, after considering the objections and after giving

an opportunity to the objector or his representatives and the

representatives of the State Transport Undertaking to be heard in

the matter, if they so desire, approve or modify the proposal. On

reading the above statutory provisions together it is clear that the

objection which may be raised by any person to the proposed

nationalisation scheme must relate to the matters about which the

State Government is required to form an opinion under the statute

i.e. for the purpose of providing an efficient, adequate, economical

and proper transport service it is necessary in the public interest

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

that the road transport services on the routes should be run and

operated by the State Transport Undertakings to the complete or

partial exclusion of other persons. Therefore, it follows that the

objection to be filed by an objector should be related to only these

relevant factors and he is not entitled to raise any other objection

which is irrelevant and extraneous to the provisions of the statute.

28. In the exercise of the rule-making powers under

Section 107 of the Motor Vehicles Act, 1988, the State

Government made the following provisions in the Kerala Motor

Vehicles Rules, 1988, for the purpose of carrying into effect the

provisions of Chapter VI, namely, the form in which any proposal

regarding a scheme may be published under Section 99; the

manner in which objections may be filed under sub-section (1) of

Section 100; the manner in which objections may be considered

and disposed of under sub-section (2) of Section 100; the form in

which any approved scheme may be published under sub-section

(3) of Section 100; etc.

29. Rule 236 of the Kerala Motor Vehicles Rules deals with

the manner of notifying schemes. As per Rule 236, every scheme

proposed by the State Government regarding the operation of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

road transport services by the State Transport Undertaking under

Section 99 of the Act shall be in Form A and shall be published in

the Official Gazette and in not less than one daily newspaper in

the regional language circulating in the area involved. A copy of

each of every scheme as proposed to be published in the Gazette

shall be forwarded to the State Transport Undertaking, to the

Secretary of the State Transport Authority and the Regional

Transport Authority concerned. Copies of the scheme shall, also

be put up on the notice boards of the offices of the State Transport

Undertaking, the State Transport Authority and the Regional

Transport Authority concerned.

30. Rule 237 of the Rules, which deals with the manner of filing objections, reads thus;

"Rule 237: Manner of filing objections.- (1) Any person affected by the scheme published under Section 99 of the Act may within 30 days from the date of publication of the scheme in the Official Gazette file his objections thereto before the Secretary to Government, Public Works and Transport Department, Secretariate, Trivandrum and shall simultaneously forward a copy each of the objections to the State Transport Undertaking, the State Transport Authority and the Regional Transport Authority concerned furnishing the following particulars:-

      (a)    Name and address of the objector;

W.A.No.1821 of 2024 and conn. cases.                        2025:KER:23448

      (b)    Memorandum setting forth concisely the grounds of

objection, signed by the objector or his authorised agent, and accompanied by six additional copies;

(c) Whether he is an operator along or near the area or route included in the scheme notified by the State Government;

(d) if reply to item (c) is in the affirmative, the following particulars shall be furnished:-

(i) Route with termini and intermediate stations, for which the operator holds the permit;

(ii) Route length - in Kilometre;

(iii) Extent of overlapping on the route included in the scheme with the overlapping distance;

(iv) Number of single trips operated in a day;

(v) Timings of services operated;

(vi) Registration number of vehicles operated;

(vii) Type and seating capacity of vehicles operated;

(viii) Date of expiry of the permit;

(ix) Arrangements made for housing; maintenance and repairs of vehicles;

(x) Number of persons employed - (driver, conductor, checking inspector, cleaner, etc.) showing their qualification age and length of service;

(xi) Details of machinery and equipments and reserve buses owned by the operator; and

(xii) Any other particulars to indicate the efficiency of the services operated by the operator.

(2) No objection in respect of any scheme shall be considered, unless it is made in accordance with sub-rule

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

(1)." (underline supplied)

31. Rule 238 of the Rules deals with consideration of

objections. As per clause (a) of Rule 238, the Chief Minister or any

other Minister nominated by him or any officer nominated by the

Government in this behalf, shall be the authority to consider the

objections filed and hear the objectors. As per clause (b) of Rule

238, the representatives of the State Transport Undertaking and

the objectors or their authorised representative, if they so desire,

shall be heard. The place, date and time of the hearing shall be

communicated to the concerned persons at least fourteen days

before the date of the hearing.

32. Rule 239 of the Rules deals with the manner of

publishing the approved scheme. As per Rule 239, any scheme for

road transport services as approved or modified under sub-section

(2) of Section 100 of the Act shall be notified in Form B in the

Official Gazette and in one daily newspaper in the same manner

as provided in Rule 236.

33. Rule 240 of the Rules deals with the manner of making

application for permits. As per sub-rule (1) of Rule 240, every

application for a permit by the State Transport Undertaking under

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Chapter VI of the Act, shall be in the following forms, namely; (a)

in respect of a pucca permit - Form P.St.S.A. (STU); (b) in respect

of a temporary permit - Form P.Tem.A. (STU). As per sub-rule (2)

of Rule 240, the fee for every stage carriage permit shall be the

same as prescribed in Rule 165. Rule 241 of the Rules deals with

the issue of permit. As per Rule 241, on receipt of an application

for a permit under Rule 240, the Transport Authority shall issue

the permit, on production of the records relating to the vehicle.

34. Rule 242 of the Rules deals with the cancellation of

existing permits. As per clause (a) of Rule 242, the State or

Regional Transport Authority concerned shall, before making an

order either cancelling any existing permit under clause (b) or

modifying the terms of any existing permit under clause (c) of

sub-section (2) of Section 103 of the Act, for the purpose of giving

effect to an approved scheme, issue notice in Form C informing

the affected operators, of the action proposed to be taken and

giving them time of not less than thirty days to make

representations against the proposed action. As per clause (b) of

Rule 242, any person making the representation under clause (a)

shall send his representation addressed to the Secretary of the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Regional Transport Authority or the State Transport Authority, as

the case may be, and simultaneously send a copy to the State

Transport Undertaking.

35. Rule 243 of the Rules deals with the manner of making

representation. As per sub-rule (1) of Rule 243, every person

making a representation under clause (a) of Rule 242 shall furnish

his correct address along with his representation. As per sub-rule

(2) of Rule 243, no representation in pursuance of a notice under

Rule 242 shall be considered by the State or the Regional

Transport Authority, unless it is made in writing before the date

specified and unless a copy thereof is furnished simultaneously to

the State Transport Undertaking by the person making such

representation.

36. Rule 244 of the Rules deals with the disposal of

representation. As per Rule 244, where a representation under

Rule 242 is made, the State Transport Authority or the Regional

Transport Authority, as the case may be, shall dispose of the

representation at a public hearing at which the State Transport

Undertaking and the person making the representation shall be

given an opportunity of being heard in person or by a duly

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

authorised representative.

37. As per Rule 245 of the Rules, the holder of the cancelled

permit has to submit a statement. Rule 245 provides that, where

in the exercise of the powers conferred by clause (b) or (c) of sub-

section (2) of Section 103 of the Act any existing permit is

cancelled or the terms thereof are modified, the holder of the

permit shall submit a statement in Form D with the original

permits to the State Transport Undertaking and send a copy

thereof to the State Transport Authority, or the Regional Transport

Authority, as the case may be, within seven days from the date on

which the cancellation or modification of the permit became

effective.

38. Rule 246 of the Rules deals with modification of the

approved scheme. Rule 246 reads thus;

"Rule 246. Modification of approved scheme.- (a) Any scheme by the State Government under sub-section (1) of Section 102 of the Act to modify an approved scheme shall be in Form "E" and shall be published in the Official Gazette and in not less than one daily newspaper in the regional language circulating in the area involved. A copy of this scheme shall be sent to the State Transport Undertaking and to any other person, who in the opinion of the State Government is likely to be affected by the proposed

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

modification. Copy shall also be sent to the Secretary of the State Transport Authority and the Regional Transport Authority concerned.

(b) The State Transport Undertaking or the other person concerned may, within thirty days from the date of publication of the scheme in the Gazette, file objections thereto, before the Secretary to Government, Public Works and Transport Department, Government Secretariate, Trivandrum. The objection shall be in the form of a memorandum setting forth concisely the grounds of objection, and shall be signed by the objector or his authorised representative. Six additional copies of the memorandum shall also be sent.

(c) The objection shall be heard by the same authority and in the same manner as provided in Rule 238.

(d) Any scheme as modified by Government under sub-

section (1) of Section 102 of the Act shall be notified in the Gazette in Form "F"."

39. Rule 247 of the Rules deals with service of orders. As

per Rule 247, every order under this chapter, except an order

made by the State Government either approving or modifying a

scheme, shall be served - (a) by tendering or delivering a copy

thereof to the person on whom it is to be served or to his

authorised agent; or (b) by sending it by Registered Post

acknowledgement due, at the last known address of the person

on whom it is to be served; or (c) by fixing it on a conspicuous

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

part of the premises where he last resided or where he had his

last place of business, when service according to clauses (a) or (b)

is not practicable.

40. A reading of the aforesaid provisions under the Motor

Vehicles Act, 1988 and the Kerala Motor Vehicles Rules, 1989, in

the light of the law laid down in the decisions referred to supra,

makes it explicitly clear that for the publication of any proposal

regarding a scheme, as provided under sub-section (1) of Section

99 of the Act, the State Government has to form an opinion that

for the purpose of providing an efficient, adequate, economical

and properly co-ordinated road transport service, it is necessary

in the public interest that road transport services in general or any

particular class of such service in relation to any area or route or

portion thereof should be run and operated by the State Transport

Undertaking, whether to the exclusion, complete or partial, of

other persons or otherwise. As per the requirements of sub-

section (1) of Section 99 of the Act, the proposal regarding the

scheme giving particulars of the nature of the services proposed

to be rendered, the area or route proposed to be covered and

other relevant particulars respecting thereto and shall be

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

published in the Official Gazette of the State and in not less than

one newspaper in the regional language circulating in the area or

route proposed to be covered by such scheme and also in such

other manner as the State Government formulating such proposal

deem fit.

41. As per the requirements of sub-section (2) of Section

100 of the Act, the State Government may, after considering the

objections received within thirty days from the date of publication

of the proposal in the Official Gazette, and after giving an

opportunity to the objector or his representatives and the

representatives of the State Transport Undertaking to be heard in

the matter, if they so desire, approve or modify such proposal. As

per sub-section (3) of Section 100, the scheme relating to the

proposal as approved or modified under sub-section (2) shall then

be published in the manner provided in sub-section (3), and the

same shall thereupon become final on the date of its publication

in the Official Gazette and shall be called the approved scheme

and the area or route to which it relates shall be called the notified

area or notified route.

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

42. In the context of the provisions contained under

Chapter IV-A of the Motor Vehicles Act, 1939 (Act IV of 1939),

which are pari materia to the provisions under Chapter VI of the

Motor Vehicles Act, 1988, the Constitution Bench held in Adarsh

Travels Bus Service [(1985) 4 SCC 557] that the policy of the

Legislature is clear from Section 68-C that the State Transport

Undertaking may initiate a scheme for the purpose of providing an

efficient, adequate, economical and properly co-ordinated road

transport service to be run and operated by the State Transport

Undertaking in relation to any area or route or portion thereof. The

paramount consideration is the public interest. The interests of the

existing operators are sufficiently taken care of and slight

inconveniences to the travelling public, as may be inevitable, are

sought to be reduced to a minimum. The objections to the scheme

are to be heard. All existing operators providing transport facilities

along or near the area or the route proposed to be covered by the

scheme are to be heard. It will be open to any operator who is

likely to be affected by total or partial exclusion to object to the

scheme and suggest such modification as may protect him. The

hearing required to be given is not an empty formality. If in the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

actual working of the approved scheme, any difficulty or hardship

is experienced by the public, or for that matter by other operators,

such difficulty may be removed and hardship relieved by

appropriate action under Section 68-E. Therefore, the Constitution

Bench found that at every stage, abundant provision is made to

protect the public interest as well the interest of private operators

by providing for consideration and reconsideration of any

problems that may arise out of a proposed, published or approved

scheme.

43. In the decision of the Constitution Bench in G.T.

Venkataswamy Reddy [(2016) 8 SCC 402], which is one

rendered taking note of the decision of another Constitution Bench

in Adarsh Travels Bus Service [(1985) 4 SCC 557], it was

held that Chapter IV-A of the Motor Vehicles Act, 1939 (Act IV of

1939) supersedes any inconsistent provisions in Chapter IV, The

policy of the legislature is clear from Section 68-C that the State

Transport Undertaking may initiate a scheme for the purpose of

providing an efficient, adequate, economical and properly co-

ordinated road transport service to be run and operated by the

State Transport Undertaking in relation to any area or route or

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

portion thereof. It may do so if it is necessary in the public interest.

The provisions in Chapter IV-A are devised to override the

provisions of Chapter IV and it is expressly so enacted, the

provisions of Chapter IV-A are clear and complete regarding the

manner and effect of the 'takeover' of the operation of a road

transport service by the State Transport Undertaking in relation to

any area or route or portion thereof.

44. The cancellation or modification of an approved scheme

is governed by the provisions under Section 102 of the Motor

Vehicles Act. In view of the provisions under sub-section (1) of

Section 102, the State Government may, at any time, if it

considers necessary, in the public interest so to do, modify any

approved scheme after giving the State Transport Undertaking and

any other person who, in the opinion of the State Government, is

likely to be affected by the proposed modification, an opportunity

of being heard in respect of the proposed modification. As per the

requirements of sub-section (2) of Section 102, the State

Government shall publish any modification proposed under sub-

section (1) in the Official Gazette and in one of the newspapers in

the regional language circulating in the area in which it is proposed

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

to be covered by such modification, together with the date and the

time and place at which any representation received in this behalf

will be heard by the State Government. The date of hearing shall

not be less than thirty days from such publication in the Official

Gazette.

45. As already noticed hereinbefore, Rule 236 of the Kerala

Motor Vehicles Rules deals with the manner of notifying the

scheme proposed by the State Government regarding the

operation of road transport services by the State Transport

Undertaking under Section 99 of the Motor Vehicles Act. As per

Rule 236, every such scheme proposed by the State Government

shall be in Form A and shall be published in the Official Gazette

and in not less than one daily newspaper in the regional language

circulating in the area involved. As per the requirements of Rule

236, a copy of each of every scheme as proposed to be published

in the Gazette shall be forwarded to the State Transport

Undertaking, to the Secretary of the State Transport Authority and

the Regional Transport Authority concerned. Copies of the scheme

shall, also be put up on the notice boards of the offices of the State

Transport Undertaking, the State Transport Authority and the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Regional Transport Authority concerned. Whereas, in the case of

modification of an approved scheme, as per clause (a) of Rule 246

of the Rules, any such scheme by the State Government under

sub-section (1) of Section 102 of the Act shall be in Form E and

shall be published in the Official Gazette and in not less than one

daily newspaper in the regional language circulating in the area

involved. As per the requirements of clause (a) of Rule 246, a copy

of the scheme shall be sent to the State Transport Undertaking

and to any other person, who in the opinion of the State

Government is likely to be affected by the proposed modification.

A copy of the scheme shall also be sent to the Secretary of the

State Transport Authority and the Regional Transport Authority

concerned.

46. In view of the provisions under clause (b) of Rule 246,

the State Transport Undertaking or the other person concerned

may, within thirty days from the date of publication of the scheme

in the Gazette, file objections thereto, before the Secretary to

Government, Public Works and Transport Department,

Government Secretariate, Trivandrum. The objection shall be in

the form of a memorandum setting forth concisely the grounds of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

objection, and shall be signed by the objector or his authorised

representative. Six additional copies of the memorandum shall

also be sent. As provided under clause (c) of Rule 246, the

objection shall be heard by the same authority and in the same

manner as provided in Rule 238, which deals with the

consideration of objections by persons affected by the scheme

published under Section 99 of the Motor Vehicles Act. As per

provided under clause (a) of Rule 238, the Chief Minister or any

other Minister nominated by him or any officer nominated by the

Government in this behalf, shall be the authority to consider the

objections filed and hear the objectors. In view of the provisions

under clause (b) of Rule 238, the representatives of the State

Transport Undertaking and the other person concerned, if they so

desire, shall be heard. As per clause (d) of Rule 247, any scheme

as modified by Government under sub-section (1) of Section 102

of the Act shall be notified in the Gazette in Form F.

47. In the instant case, admittedly, Ext.P9 notification

dated 14.09.2020 issued by the State Government, which is one

issued under clause (a) of Rule 246 of the Kerala Motor Vehicles

Rules, in Form E, to modify the approved scheme under sub-

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

section (1) of Section 102 of the Motor Vehicles Act, did not specify

the date and the time and place at which the representation

received will be heard and considered by the Government, as per

the requirements of sub-section (2) of Section 102. In addition to

that, a copy of the scheme by the State Government under sub-

section (1) of Section 102 to modify the approved scheme, was

not sent to persons who, in the opinion of the State Government,

are likely to be affected by the proposed modification.

48. Relying on the decision of a learned Single Judge of this

Court in Kasaragod District Bus Owners Association v. State

of Kerala [1990 (2) KLT 830] the learned Special Government

Pleader and also the learned Senior Counsel for KSRTC contended

that publication of Ext.P9 notification 14.09.2020 issued by the

State Government in the Kerala Gazette and one daily newspaper

in the regional language circulating in the area involved would

satisfy the requirements of sub-section (2) of Section 102 of the

Motor Vehicles Act and clause (a) of Rule 246 of the Kerala Motor

Vehicles Rules.

49. In Kasaragod District Bus Owners Association

[1990 (2) KLT 830] the challenge made in the original petitions

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

filed before this Court under Article 226 of the Constitution of India

was against the nationalisation of five routes mentioned in the

draft scheme, lying between Kasaragod and Kanhangad. The State

Government published a scheme in Kerala Gazette dated

18.01.1990, under Section 99 of the Motor Vehicles Act, read with

Rule 236 of the Kerala Motor Vehicles Rules, since it was of the

opinion that for the purpose of providing an efficient, adequate,

economical and properly co-ordinated passenger road transport

service, it was necessary in the public interest that the passenger

road transport services mentioned in the five routes should be run

and operated by the State Transport Undertaking, namely, KSRTC.

The scheme provided that the five routes detailed in the annexure

to the notification dated 18.01.1990 will be operated by KSRTC in

the manner provided therein. The petitioner in O.P.No.5561 of

1990 raised a contention that he could not file objections against

the said notification because gazette was not available in

Kasaragod in time.

50. In Kasaragod District Bus Owners Association

[1990 (2) KLT 830] the learned Single Judge noticed that the

scheme was prepared and published as laid down in Section 99 of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the Motor Vehicles Act in the official gazette and also in

Desabhimani daily. The fact that the proposal has been accepted

in toto is not a ground to say that the person who is required to

exercise the power of examining the proposal has not considered

or failed to carry out the function vested in the Act. In T.G.

Mudaliar v. State of Tamil Nadu [AIR 1973 SC 974] the Apex

Court observed that the mere fact that the schemes were

approved without any modification cannot establish that the

Secretary, Home, who exercises the functions of the State

Government under Section 68-D of the Motor Vehicles Act, 1939

had failed to carry out his functions as laid down in Section 68-D

or that he had approved the scheme without any modification

because the Government orders contained language of mandatory

nature.

51. In Kasaragod District Bus Owners Association

[1990 (2) KLT 830] the learned Single Judge noticed that when

the scheme is published in the manner provided under Section 99

of the Motor Vehicles Act, the petitioners and other operators are

required under the law to file objection in the manner provided,

within 30 days from the date of its publication in the official

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

gazette. Rule 237 of the Kerala Motor Vehicles Rules provides for

the manner of filing objections. The objector should furnish the

particulars provided in Rule 237, which is a salutary provision so

that the authority can advert to a grievance of the objector in this

regard. The objector has to show in what respect the scheme is

wanting. He has to explain in what manner the consideration has

not been given and whether the scheme failed to provide for

efficient, adequate, economical and properly co-ordinated

passenger road transport services. For considering all these

aspects the objection in the prescribed manner is required. The

objector has to point out that the scheme is not calculated for

providing a road transport service which can be considered

efficient, adequate, economical and properly co-ordinated road

transport service. Non-compliance to the manner of providing

objections itself will be a ground for dismissing the writ petition.

The learned Single Judge noticed that the petitioner in

O.P.No.5003 of 1990 filed Ext.P4 statutory objection, which does

not contain the details required under Rules 236 and 237 of the

Kerala Motor Vehicles Rules, and in the other original petition, no

objection has been filed by the petitioner.

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

52. In Kasaragod District Bus Owners Association

[1990 (2) KLT 830] the learned Single Judge held that the

absence of knowledge of the draft publication by a particular

operator is immaterial. What is required under the Act is to publish

the scheme of nationalisation in the official gazette as well as in a

newspaper in the regional language circulating in the area or the

route proposed to be covered. There is no requirement that

individual notice should be given. Therefore, the knowledge of any

particular person or operator is immaterial. The requirement is

only publication in the manner prescribed, in the gazette and in a

daily having circulation in the area covered by the route proposed

to be nationalised. Therefore, the absence of knowledge of the

publication in the official gazette by any particular operator is

immaterial.

53. In Kasaragod District Bus Owners Association

[1990 (2) KLT 830] the learned Single Judge held that the

purpose of nationalisation is to bring into an efficient, adequate,

economical and properly co-ordinated passenger road transport

service between two termini. Any inconvenience caused to the

passengers performing a journey between the other points and

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the distance cannot afford a ground for challenging the scheme as

invalid. It is the duty of the State Transport Undertaking to arrange

its service on the nationalised routes so that those through

passengers are subjected to the least inconvenience. The

arguments of inconvenience to the public because of the

nationalisation is not a ground for invalidation. It has been so held

in the decision reported in Viswanatha Rao v. State [AIR 1968

Mysore 104] and the learned Single Judge was in respectful

agreement of the same. If there is no co-ordinated service, or if

there are difficulties to the public because of uncoordinated service,

it can be remedied by subsequent modification as provided in

Section 103 of the Motor Vehicles Act or by proper time schedule.

54. As already noticed hereinbefore, the judgment of the

learned Single Judge in Kasaragod District Bus Owners

Association [1990 (2) KLT 830], which is relied on by the

learned Senior Counsel for KSRTC and the learned Special

Government Pleader, in order to contend that the writ petitioners

and other operators are not legally entitled to individual notice in

respect of Ext.P9 notification dated 14.09.2020, is one rendered

in the context of Section 99 of the Motor Vehicles Act read with

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Rule 236 of the Kerala Motor Vehicles Rules, which prescribes the

manner of notifying the proposed scheme. The law laid down in

the said decision has no application in respect of the said

notification, which is one issued under sub-section (1) of Section

102 of the Motor Vehicles Act, read with Rule 246 of the Kerala

Motor Vehicles Rules, for modification of an approved scheme. In

view of the provisions contained in clause (a) of Rule 246 any

private operator who is likely to be affected by the proposed

modification is entitled to an individual notice, along with a copy

of the scheme. Such a notice is in addition to the publication of

the proposal in the official gazette and in one daily newspaper in

the regional language, circulating in the area involved. Such a

provision for individual notice is conspicuously absent in Rule 236

of the Kerala Motor Vehicles Rules, which deals with the manner

of notifying the proposed scheme. In such circumstances, we hold

that in the absence of individual notices to the private operators

likely to be affected by the proposed modification in Ext.P9

notification dated 14.09.2020 vitiates the entire exercise

undertaken by the State Government pursuant to that notification,

which cannot be sustained in law. The State Government, if it so

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

desires, has to issue a fresh notification under sub-section (1) of

Section 102 of the Motor Vehicles Act, for modifying the notified

scheme in Ext.P2.

55. It is an admitted fact that Ext.P9 notification dated

14.09.2020, which is one issued under sub-section (1) of Section

102 of the Motor Vehicles Act, read with Rule 246 of the Kerala

Motor Vehicles Rules, did not specify the date, time and the place

at which any representation received in terms of that notification

will be heard by the State Government. The argument of the

learned Senior Counsel for KSRTC and the learned Special

Government Pleader is that Ext.P9 notification dated 14.09.2020

was published at a time when there were restrictions due to the

spread of the Covid-19 pandemic. The Central Government, as

well as the State Government, issued various guidelines from

26.03.2020 onwards, under the provisions of the Disaster

Management Act, 2005 for the containment of the Covid-19

pandemic. At the time of issuance of Ext.P9 notification such

guidelines were in force, as per which all public outdoor gatherings

with more than 20 people and indoor events with more than 10

people were banned. In view of the provisions contained in the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Disaster Management Act, the orders issued under the provisions

of the said Act are having an overriding effect upon other

provisions of law.

56. The provisions under the Disaster Management Act,

2005 or the restrictions imposed, due to the spread of the Covid-

19 pandemic, vide the guidelines issued by the Central

Government as well as the State Government from 26.03.2020

onwards, would not enable the State Government to issue Ext.P9

notification dated 14.09.2020, without mentioning anything about

the requirement under sub-section (2) of Section 102 of the Motor

Vehicles Act regarding the consideration of the representations

received pursuant to the said notification, with an opportunity of

being heard. In view of the restrictions imposed due to the spread

of the Covid-19 pandemic, the State Government could have even

mentioned in Ext.P9 notification that the date, time and place at

which any representation received will be heard by the State

Government will be notified by way of a separate notification. In

view of the mandatory requirements of sub-section (2) of Section

102 of the Motor Vehicles Act, the learned Single Judge cannot be

found fault with in concluding that Ext.P9 notification does not

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

satisfy the statutory requirements and as such Ext.P14 final

notification cannot be said to be in accordance with the law.

57. In Breen v. Amalgamated Engineering Union

[(1971) 1 All ER 1148] Lord Denning, M.R. Observed that, the

giving of reasons is one of the fundamentals of good

administration. In Alexander Machinery (Dudley) Ltd. v.

Crabtree [1974 ICR 120] it was observed that, failure to give

reasons amounts to denial of justice. Reasons are live links

between the mind of the decision-taker to the controversy in

question and the decision or conclusion arrived at.

58. In Commissioner of Police, Bombay v.

Gordhandas Bhanji [AIR 1952 SC 16] the Apex Court has held

that public orders publicly made, in the exercise of a statutory

authority cannot be construed in the light of explanations

subsequently given by the officer making the order of what he

meant, or of what was in his mind, or what he intended to do.

Public orders made by public authorities are meant to have public

effect and are intended to affect the actings and conduct of those

to whom they are addressed and must be construed objectively

with reference to the language used in the order itself.

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

59. Following the principle laid down in Gordhandas

Bhanji [AIR 1952 SC 16] the Apex Court has reiterated in

Mohinder Singh Gill v. Chief Election Commissioner [(1978)

1 SCC 405] that, when a statutory functionary makes an order

based on certain grounds, its validity must be judged by the

reasons so mentioned and cannot be supplemented by fresh

reasons in the shape of affidavit or otherwise. Otherwise, an order

bad in the beginning may, by the time it comes to Court on account

of a challenge, get validated by additional grounds later brought

out.

60. Following the principle laid down in the decisions

referred to above, the Apex Court in Chairman and Managing

Director, United Commercial Bank v. P.C. Kakkar [(2003) 4

SCC 364] held that, reasons substitute subjectivity by objectivity.

The emphasis on recording reasons is that if the decision reveals

the 'inscrutable face of the sphinx', it can, by its silence, render it

virtually impossible for the courts to perform their appellate

function or exercise the power of judicial review in adjudging the

validity of the decision. Right to reason is an indispensable part of

a sound judicial system. Another rationale is that the affected

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

party can know why the decision has gone against him. One of the

salutary requirements of natural justice is spelling out reasons for

the order made, in other words, speaking out. The 'inscrutable

face of a sphinx' is ordinarily incongruous with a judicial or quasi-

judicial performance.

61. A Constitution Bench of the Apex Court has laid down

in Krishna Swami v. Union of India [(1992) 4 SCC 605] that,

undoubtedly, in a parliamentary democracy governed by the rule

of law, any action, decision or order of any statutory/public

authority/functionary must be founded upon reasons stated in the

order or staring from the record. Reasons are the links between

the material, the foundation for their erection and the actual

conclusions. They would also demonstrate how the mind of the

maker was activated and actuated and their rational nexus and

synthesis with the facts considered and the conclusions reached.

Lest it would be arbitrary, unfair and unjust, violating Article 14 or

unfair procedure offending Article 21 of the Constitution of India.

62. In B.A. Linga Reddy v. Karnataka State Transport

Authority [(2015) 4 SCC 515], the Apex Court, after referring

to its earlier judgments on the subject, reiterated that the rule of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

reason is anti-thesis to arbitrariness in action and is a necessary

concomitant of the principles of natural justice. If a statutory or

public authority/ functionary does not record the reasons, its

decision would be rendered arbitrary, unfair, unjust and violating

Article 14 and Article 21 of the Constitution of India. It is the duty

of such authority/functionary to give reasons and to pass a

speaking order that excludes arbitrariness in action. Referring to

the facts of that case, the Apex Court noticed that there is no

consideration of the objections except mentioning the arguments

of the rival parties and that objections, both factual and legal have

not been considered, much less reasons assigned to overrule them.

63. In National Highways Authority of India v.

Madhukar Kumar [(2022) 14 SCC 661] a Two-Judge Bench of

the Apex Court was dealing with an appeal arising out of the

judgment of a Division Bench of the Patna High Court in

L.P.A.No.388 of 2015. The said appeal arises out of the judgment

of a learned Single Judge in W.P.No.5643 of 2012. The relief

sought in that writ petition was to restrain the construction of a

toll plaza at 194km of NH-30 in the four-laning of Patna-

Bakhtiyarpur Section, in violation of Rule 8 of the National

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Highways Fee (Determination of Rates and Collection) Rules, 2008.

In the writ petition, it was contended that the National Highways

Authority of India (NHAI) had not assigned any reason for

establishing the toll plaza within the Municipal area. Further, the

establishment of the toll plaza at its present location will cause

great difficulties to the residents of the locality because they will

have to cross the toll plaza on many occasions in a day, and on all

occasions, they will be liable to pay the toll.

64. In Madhukar Kumar [(2022) 14 SCC 661], on the

duty to give reasons, the Apex Court noticed that an

administrative authority exercising judicial or quasi-judicial power

must record reasons for its decision. This is subject to the

exception where the requirement has been expressly or by

necessary implication done away with. In S.N. Mukherjee v.

Union of India [(1990) 4 SCC 594] the Constitution Bench

surveyed the entire case law in this regard and held that except in

cases where the requirement has been dispensed with expressly

or by necessary implication, an administrative authority exercising

judicial or quasi-judicial functions is required to record the reasons.

The Constitution Bench held further that recording of reasons

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

excludes the chances of arbitrariness and ensures a degree of

fairness in the process of decision-making. The said principle

would apply equally to all decisions and its applications cannot be

confined to decisions which are subject to appeal, revision or

judicial review. It is not required that the reasons should be as

elaborate as in the decision of a court of law. The extent and

nature of the reasons would depend on particular facts and

circumstances. What is necessary is that the reasons are clear and

explicit so as to indicate that the authority has given due

consideration to the points in controversy. The need for recording

of reasons is greater in a case where the order is passed at the

original stage. The appellate or revisional authority, if it affirms

such an order, need not give separate reasons. If the appellate or

revisional authority disagrees, the reasons must be contained in

the order under challenge. Thus, it is settled law that the reasons

are harbinger between the mind of the maker of the order to the

controversy in question and the decision or conclusion arrived at.

It also excludes the chances to reach arbitrary, whimsical or

capricious decisions or conclusions. The reasons assure an inbuilt

support for the conclusion/decision reached. The order when it

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

affects the right of a citizen or a person, irrespective of the fact,

whether it is quasi-judicial or administrative, fair play requires

recording of germane and relevant precise reasons. The recording

of reasons is also an assurance that the authority concerned

consciously applied its mind to the facts on record. It also aids the

appellate or revisional authority or the jurisdiction of the High

Court under Article 226 or the appellate jurisdiction of the Apex

Court under Article 136 to see whether the authority concerned

acted fairly and justly to mete out justice to the aggrieved person.

The applicability of the principles of natural justice is not a rule of

thumb or a straitjacket formula as an abstract proposition of law.

It depends on the facts of the case, the nature of the inquiry and

the effect of the order/decision on the rights of the person and

attendant circumstances.

65. In Madhukar Kumar [(2022) 14 SCC 661], the

Apex Court noticed that in Rajeev Suri v. Delhi Development

Authority [(2022) 11 SCC 1], which arose in the context of the

decision taken to construct a new Parliament building and certain

other structures, while dealing with the question relating to non-

application of mind, the Court has also dealt with the impact of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

there being no reasons, wherein it was noticed that the rules of

natural justice are not embodied rules. They are means to an end

and not end in themselves. The goal of these principles is to

prevent prejudice. It is from the same source that the requirement

of application of mind emerges in decision-making process as it

ensures objectivity in decision-making. In order to ascertain that

due application of mind has taken place in a decision, the presence

of reasons on record plays a crucial role. The presence of reasons

would fulfil the twin objectives of revealing an objective application

of mind and assisting the adjudicatory body in reviewing the

decision.

66. In Rajeev Suri [(2022) 11 SCC 1], the question that

arose for consideration before the Apex Court was whether the

statement in the recorded minutes of the Central Vista Committee

(CVC) meeting "the features of the proposed Parliament building

should be in sync with the existing Parliament building" is or is not

indicative of an application of mind. The Apex Court noticed that,

in cases when the statute itself provides for an express

requirement of a reasoned order, it is understandable that the

absence of reasons would be a violation of a legal requirement and

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

thus, illegal. However, in cases when there is no express

requirement of reasons, the ulterior effect of the absence of

reasons on the final decision cannot be sealed in a straight-

jacketed manner. Such cases need to be examined from a broad

perspective in the light of overall circumstances. The Court would

look at the nature of the decision-making body, the nature of

rights involved, stakeholders, the form and substance of the

decision, etc. The list is not exhaustive for the simple reason that

drawing a conclusion of non-application of mind from mere

absence of reasons is a matter of pure inference and the same

cannot be drawn until and unless other circumstances too point in

the same direction. Thereafter, the Apex Court, relying on the

decision in Union of India v. E.G. Nambudiri [(1991) 3 SCC

38], held that had it been a case of any other administrative

committee required to adjudicate upon the rights of individuals,

merely because it is not mandatory to record reasons would not

absolve it of the requirement of objective consideration of the

proposal. The ultimate enquiry is of application of mind and a

reasoned order is merely one element in that enquiry. In a given

case, the Court can still advert to other elements of the decision-

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

making process to weigh the factum of application of mind. The

test to be applied in such a case would be of a reasonable link

between the material placed before the decision-making body and

the conclusion reached in consideration thereof. The Court may

decide in the context of the overall circumstances of the case, and

a sole element (of no reasons or lack of elaborate reasons) cannot

be enough to make or break the decision as long as the judicial

mind is convinced of substantial application of mind from other

circumstances. Even in common law jurisprudence, there is no

absolute requirement of reasoned order in all decisions.

67. In Rajeev Suri [(2022) 11 SCC 1], the Apex Court

noticed the decision of the House of Lords in R. v. Secretary of

State for Trade and Industry [(1989) 2 All ER 609)], wherein

it was contended that the decision is not based on convincing

reasons and therefore, must be declared as illegal. The House of

Lords refused to entertain this contention and noted that the mere

absence of reasons would not render the decision irrational. Lord

Keith, in his opinion, noted that the only significance of the

absence of reasons would be that if circumstances overwhelmingly

point towards a different conclusion than the one reached by the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

body, it would be fatal. The absence of reasons for a decision

where there is no duty to give them cannot of itself provide any

support for the suggested irrationality of the decision. The only

significance of the absence of reasons is that if all other known

facts and circumstances appear to point overwhelmingly in favour

of a different decision, the decision-maker who has given no

reasons cannot complain if the court draws the inference that he

had no rational reason for his decision.

68. In Rajeev Suri [(2022) 11 SCC 1], the Apex Court

noticed the decisions in Maharashtra State Board of

Secondary and Higher Secondary Education v. K.S. Gandhi

[(1991) 2 SCC 716] and Mahabir Jute Mills Ltd. v. Shibban

Lal Saxena [(1975) 2 SCC 818], wherein it was held that if the

function/decision of the Government is administrative, in law,

ordinarily there is no requirement to be accompanied by a

statement of reasons, unless there is an express statutory

requirement in that regard. Again, in Sarat Kumar Dash v.

Biswajit Patnaik [(1995) Supp.1 SCC 434], it was observed

that, in the field of administrative action, reasons are the link

between the maker of the order or the author of the decision and

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the order itself. The record can be called to consider whether the

author had given due consideration to the facts placed before him

before he arrived at the decision. Therefore, the requirement of

reasons in cases which do not demand it in an express manner is

based on desirability, and the same is advised to the extent

possible without impinging upon the character of the decision-

making body and the needs of administrative efficiency.

69. In Madhukar Kumar [(2022) 14 SCC 661], the

Apex Court held that as noticed by the Three-Judge Bench in

Mahabir Jute Mills Ltd. [(1975) 2 SCC 818], there is no

general duty, when an administrative decision is taken, to give

reasons. A statute may, however, explicitly provide that the

executive authority must provide reasons and it must be recorded

in writing. A case in point is the first proviso to Rule 8 of the

National Highways Fee (Determination of Rates and Collection)

Rules, 2008 itself. The desirability of a general duty, in the case of

administrative action, to support decisions with reason, is open to

question. One of the most important reasons is the burden it would

put on the administration. Administrative decisions are made in a

wide spectrum of situations and contexts. The executive power of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

the Union and States are provided in Articles 73 and 162 of the

Constitution of India, respectively. Undoubtedly, in India, every

State action must be fair, failing which, it will fall foul of the

mandate of Article 14. The duty to give reasons would arise even

in the case of administrative action, where legal rights are at stake

and the administrative action adversely affects legal rights. There

may be something in the nature or the context under which the

administrative action is taken, which may necessitate the

authority being forthcoming with rational reasons. There are other

decisions, which essentially belong more to the realm of executive

policy-making, which ordinarily may not require the furnishing of

reasons.

70. In Madhukar Kumar [(2022) 14 SCC 661], the

Apex Court noticed the advantages, undoubtedly, of introducing a

reasons-driven regime. Persons, who may have a right or an

interest, would know, what are the reasons which impelled the

administrator to take a particular decision. Judicial review in India,

which encompasses the wide contours of public interest litigation

as well, would receive immeasurable assistance if the reasons for

particular decisions were articulated to the extent possible. The

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

giving of reasons also has a disciplining effect on the administrator.

This is for the reason that the reasons would capture the thought

process, which culminated in the decision, and it would help the

administrator steer clear of the vices of illegality, irrationality and

also disproportionality. Reasons could help to establish the

application of mind. Conversely, the absence of reasons may

unerringly point to non-application of mind. The duty to act fairly

may require reasons to be recorded but the said duty, though

there is a general duty on all State players to act fairly, may have

its underpinnings, ultimately in legal rights.

71. In Madhukar Kumar [(2022) 14 SCC 661], the

Apex Court noticed that it is one thing to say that there should be

reasons, which persuaded the administrator to take a particular

decision and a different thing to find that the reasons must be

incorporated in a decision. The question relating to the duty to

communicate such a decision would arise for consideration in

different situations, having regard to the impact, which it, in law,

produces. On the facts of the case on hand, the Apex Court noticed

that the second proviso to Rule 17 of the National Highways Fee

(Determination of Rates and Collection) Rules, 2008 provides not

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

only for there being reasons but also the reasons for refusal to

permit barricades must be communicated. If the law provides for

a duty to record reasons in writing, undoubtedly, it must be

followed, and it would amount to a violation of the statute, if it

were not followed. Even if there is no duty to record reasons or

support the order with reasons, there cannot be any doubt that,

for every decision, there would be and there must be, a reason.

The Constitution does not contemplate any public authority,

exercising power with caprice or without any rationale. But here

again, in the absence of the duty to record reasons, the Court is

not to be clothed with the power to strike down administrative

action for the mere reason that no reasons are to be found

recorded. In certain situations, the reason for a particular decision

may be gleaned from the pleadings of the authority, when the

matter is tested in a court. From the materials, including the file

noting, which are made available, the Court may conclude that

there were reasons and the action was not illegal or arbitrary.

From admitted facts, the Court may conclude that there was

sufficient justification, and the mere absence of reasons, would

not be sufficient to invalidate the action of the public authority.

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

Thus, reasons may, in certain situations, have to be recorded in

the order. In other contexts, it would suffice that the reasons are

to be found in the files. The Court may, when there is no duty to

record reasons, support an administrative decision, with reference

to the pleadings aided by materials.

72. The learned Senior Counsel for KSRTC and the learned

Special Government Pleader for the State would place reliance on

the judgment of a Constitution Bench of the Apex Court in H.C.

Narayanappa v. State of Mysore [AIR 1960 SC 1073] in order

to contend that the procedure adopted by the State while

publishing Ext.P14 notification is not in violation of the principles

of natural justice. On the aforesaid argument advanced by the

learned Special Government Pleader and also the learned Senior

Counsel for KSRTC, the learned Senior Counsel for the party

respondents in W.A.No.1821 of 2024 would point out that the

judgment of the Apex Court in B.A. Linga Reddy v. Karnataka

State Transport Authority [(2015) 4 SCC 515] is one

rendered after taking note of the law laid down by the Constitution

Bench in the said decision.

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

73. On the contentions raised on the question of violation

of principles of natural justice, relying on the judgment of the Apex

Court in H.C. Narayanappa [AIR 1960 SC 1073], we notice

that the principle that can be culled out from the said decision is

that the Government on whom the duty to decide the dispute rests

is substantially a party to the dispute but if the Government or the

authority to whom the power is delegated acts judicially in

approving or modifying the scheme, the approval or modification

is not open to challenge on a presumption of bias. In the said

decision, the Constitution Bench noticed that the guarantee

conferred by Section 68-D of the Motor Vehicles Act, 1939 (Act IV

of 1939) upon persons likely to be affected by the intended

scheme is a guarantee of an opportunity to put forth their

objections and to make representations to the State Government

against the acceptance of the scheme. This opportunity of making

representations and of being heard in support thereof may be

regarded as real only if in the consideration of the objections,

there is a judicial approach. But the legislature does not

contemplate an appeal to the Supreme Court against the order

passed by the State Government approving or modifying the

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

scheme. Provided the authority invested with the power to

consider the objections gives an opportunity to the objectors to be

heard in the matter and deals with the objections in the light of

the object intended to be secured by the scheme, the ultimate

order passed by that authority is not open to challenge either on

the ground that another view may possibly have been taken on

the objections or that detailed reasons have not been given for

upholding or rejecting the contentions raised by the objectors.

74. In the instant case, a perusal of the files relating to

Ext.P14 notification makes it explicitly clear that there is total non-

application of mind on the objections raised by the writ petitioners

and others, regarding the proposal made in Ext.P9 notification for

modification of Ext.P2 scheme. Viewed in the light of the law laid

down by the Constitution Bench in Adarsh Travels Bus Service

[(1985) 4 SCC 557], which was followed by the law laid down

by another Constitution Bench in G.T. Venkataswamy Reddy

[(2016) 8 SCC 402], which are rendered in the context of the

provisions under Chapter IV-A of the Motor Vehicles Act, 1939 (Act

IV of 1939), which are pari materia to the provisions contained in

Chapter VI of the Motor Vehicles Act, 1988, and also the law laid

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

down by the Constitution Bench in H.C. Narayanappa [AIR

1960 SC 1073] the conclusion is irresistible that Ext.P14

notification is one issued in total disregard to the requirements of

the statutory provisions referred to hereinbefore and also the law

laid down in the decisions referred to supra. The files relating to

Ext.P14 notification would not show that the State Government to

whom the power is delegated acted judicially in modifying the

notified scheme in Ext.P2. The guarantee conferred by Section 102

of the Motor Vehicles Act, read with Rule 246 of the Kerala Motor

Vehicles Rules, upon persons likely to be affected by the proposal

for modification of a notified scheme, is a guarantee of an

opportunity to put forth their objections and to make

representations against the acceptance of the scheme, can be

regarded as a real opportunity only if in the consideration of the

objections there is a judicial approach.

75. A decision taken by the State Government, in the

exercise of its powers under Section 102 of the Motor Vehicles Act,

1988, read with the relevant provisions of the Kerala Motor

Vehicles Rules, modifying an approved scheme, can be challenged

by an affected private operator, invoking the writ jurisdiction of

W.A.No.1821 of 2024 and conn. cases. 2025:KER:23448

this Court under Article 226 of the Constitution of India, in the

absence of any statutory remedy. The absence of reasons will

make nugatory and ineffective the exercise of the power of judicial

review by this Court in a writ petition filed under Article 226 of the

Constitution of India. During the course of arguments, it is not in

dispute that the Government files relating to Ext.P14 notification

do not disclose any reason whatsoever for disposing or rejecting

the objections in the representations made by the private

operators and others, made pursuant to Ext.P9 notification dated

14.09.2020. There is nothing on record to suggest that due

consideration was given to such objections. It is well settled that

the hearing required to be given is not an empty formality. In such

circumstances, we find no reason to interfere with the impugned

judgment dated 06.11.2024 of the learned Single Judge in

W.P.(C)No.17469 of 2023 and connected matters.

In the result, these writ appeals fail and they are accordingly,

dismissed. No order as to costs.

Sd/-

ANIL K. NARENDRAN, JUDGE

Sd/-

                                             MURALEE KRISHNA S., JUDGE
Drgn/MIN/AV

W.A.No.1821 of 2024 and conn. cases.                2025:KER:23448




PETITIONER EXHIBITS


Exhibit P3               CLEAR COPY OF EXHIBIT P3
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter