Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Venu K. Nair vs The State Transport Authority
2026 Latest Caselaw 1199 Ker

Citation : 2026 Latest Caselaw 1199 Ker
Judgement Date : 5 February, 2026

[Cites 21, Cited by 0]

Kerala High Court

Venu K. Nair vs The State Transport Authority on 5 February, 2026

                                                           2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (1)

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 36460 OF 2025

PETITIONER/S:

           SAJEESH KUMAR,
           AGED 41 YEARS
           C/O AJITHA, THENGINTHOTTATHIL, EDAPPALAM, VILAYUR,
           PALAKKAD DISTRICT, PIN - 679309


           BY ADV SHRI.K.V.GOPINATHAN NAIR


RESPONDENT/S:

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

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

    3      STATE TRANSPORT AUTHORITY
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN, VAZHUTHACAD,
           THIRUVANANTHAPURAM DISTRICT, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).20638/2025, 21253/2025 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases      (2)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 20638 OF 2025

PETITIONER/S:

           NISHAD P.,
           AGED 32 YEARS, S/O AHAMMED P, PALAKKAN HOUSE,
           VADAKKEPPURAM, MELMURI P O, MALAPPURAM DISTRICT, PIN -
           676517


           BY ADVS.
           SHRI.SAJU J.VALLYARA
           SHRI.JEFFIN SEBASTIAN




RESPONDENT/S:

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

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

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (3)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 21253 OF 2025

PETITIONER/S:

           FIROZ A.,
           AGED 50 YEARS
           S/O ALAVI, ANAPPATTATH HOUSE, ARIKKUZHI, THUVVUR,
           MALAPPURAM DISTRICT, PIN - 679327


           BY ADVS.
           SHRI.SAJU J.VALLYARA
           SMT.MARIA ANGEL




RESPONDENT/S:

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

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

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (4)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 24048 OF 2025

PETITIONER/S:

           RAMEES K.,
           AGED 24 YEARS
           KONDENGADAN HOUSE, VETTIKKATTIRI,VELLUVANGAD P O,
           MALAPPURAM DISTRICT, PIN - 676521


           BY ADVS.
           SHRI.SAJU J.VALLYARA
           SMT.MARIA ANGEL




RESPONDENT/S:

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

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

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (5)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 24059 OF 2025

PETITIONER/S:

           SHINESH P,
           AGED 41 YEARS
           POOKURUSHITHODY HOUSE, THODAYAM, THIRUVALI P O,
           MALAPPURAM DISTRICT, PIN - 676123


           BY ADVS.
           SHRI.SAJU J.VALLYARA
           SMT.MARIA ANGEL




RESPONDENT/S:

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

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



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (6)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 33089 OF 2025

PETITIONER/S:

           ABDU RAHIMAN.P. V.,
           AGED 58 YEARS
           S/O. KUNJIPPU,PANKAM VALAPPIL, PONNAMKODE, VAZAMPURAM
           P.O, PALAKKAD DISTRICT, PIN - 678795


           BY ADV SHRI.K.V.GOPINATHAN NAIR


RESPONDENT/S:

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

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

    3      STATE TRANSPORT AUTHORITY,
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN,VAZHUTHACAD,
           THIRUVANANTHAPURAM, PIN - 695001

    *4     ABDUL RAZAK. K
           S/O. MOIDUTTY P.K, RESIDING AT PADINJAREPULLA KURIKKAL,
           MAILAMPADAM, PAYYANADAM P.O, MANNARKKAD, PALAKKAD
           DISTRICT

    *5     SUMA. R
           W/O. RAMDAS. P, RESIDING AT POONDAYIL HOUSE,
           MEZHUKAMPARA, THENKARA P.O, MANNARKKAD, PALAKKAD
           DISTRICT
                                                        2026:KER:9822
W.P(C).36460/25 & Conn. Cases   (7)

    *6     KHALID P.K
           S/O. UNNEENKUTTY, RESIDING AT PARAKULAYAN HOUSE,
           VADAKURUSSI, VIYYAKURUSSI P.O, MANNARKKAD, PALAKKAD
           DISTRICT
           (*IMPLEADED AS ADDITIONAL RESPONDENTS 4 TO 6 VIDE ORDER
           DATED 5.2.2026 ON IA 1/2025 IN WP(c) 33089/2025


           BY GOVT. PLEADER SMT. SURYA BINOY
           BY ADV SRI.P.G.MAHESHKUMAR


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (8)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 35967 OF 2025

PETITIONER/S:

           RANJITH KUMAR.C .,
           AGED 30 YEARS
           S/O CHINNARAJ , 8/60, PALAGAIYOOR, ATTAPADI, CHAVADIYOOR
           PO, PALAKKAD, PIN - 678581


           BY ADV SRI.O.D.SIVADAS


RESPONDENT/S:

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

    2      THE SECRETARY,
           REGIONAL TRANSPORT AUTHORITY, (REGIONAL TRANSPORT
           OFFICER) ,CIVIL STATION, PALAKKAD, PIN - 678001

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

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (9)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 35983 OF 2025

PETITIONER/S:

    1      GANGADHARAN.P.,
           AGED 55 YEARS
           S/O.PONNUCHAMY.C, KARAKKOTTUPURAM, THEKKUMKUNNAM,
           KOTTEKKAD, PALAKKAD DISTRICT, PIN - 678732

    2      SOMAN.P.,
           AGED 52 YEARS
           S/O.PONNUCHAMY, KARAKKOTTUPURAM, THEKKUMKUNNAM,
           KOTTEKKAD,PALAKKAD DISTRICT, PIN - 678732

    3      RAJANI.M.,
           AGED 50 YEARS
           W/O.UNNIKUTTAN, MANCHURUNDA, KARAKKURISSI, VAZHUMPURAM
           P.O,PALAKKAD DISTRICT, PIN - 678595

    4      ABDU RAHIMAN.P.V.,
           AGED 58 YEARS
           S/O.KUNJIPPU,PANKAM VALAPPIL, PONNAMKODE, VAZAMPURAM
           P.O,PALAKKAD DISTRICT, PIN - 678795

    5      FIROUSHIYA ULHAQU.M.,
           AGED 54 YEARS
           S/O.UNNIANKUTTY, MARATHUMPULLI HOUSE,VEERAMANGALAM P.O,
           THRIKKADEERI, PALAKKAD DISTRICT, PIN - 679502


           BY ADV SHRI.K.V.GOPINATHAN NAIR


RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY, PALAKKAD ,
           REPRESENTED BY ITS SECRETARY, PALAKKAD, CIVIL STATION, S
                                                        2026:KER:9822
W.P(C).36460/25 & Conn. Cases   (10)

           FORT ROAD, KUNATHURMEDU, PALAKKAD DISTRICT, PIN - 678001

    2      THE SECRETARY,
           REGIONAL TRANSPORT AUTHORITY, PALAKKAD, CIVIL STATION, S
           FORT ROAD, KUNATHURMEDU, PALAKKAD, PIN - 678001

    3      STATE TRANSPORT AUTHORITY,
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN,VAZHUTHACAD,
           THIRUVANANTHAPURAM DISTRICT, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (11)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 36019 OF 2025

PETITIONER/S:

           VISWANATHAN,
           AGED 62 YEARS
           S/O. KANDAMUTHAN, KULATHINGAL HOUSE, KANNANMEDU,
           KOZHIJAMPARA, PALAKKAD, PIN - 678555


           BY ADVS.
           SRI.O.D.SIVADAS
           SMT.DEVIKA R.




RESPONDENT/S:

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

    2      THE SECRETARY,
           REGIONAL TRANSPORT AUTHORITY, (REGIONAL TRANSPORT
           OFFICER) , CIVIL STATION, PALAKKAD, PIN - 678001

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

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (12)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 36491 OF 2025

PETITIONER/S:

    1      P.K.MUHAMMED,
           AGED 47 YEARS,S/O.MAMMU PERASANNUR, POTTAMMAL
           KUNJANAMKATTIL, KUTTIPPURAM, EDACHALAM POST, MALAPPURAM
           DISTRICT, PIN - 679571

    2      MUHAMMED SHABEEB,
           AGED 38 YEARS,S/O.ABDUL SATHAR, PERAYIL HOUSE, THIRUKAD
           P.O, ANGADIPURAM, MALAPPURAM DISTRICT, PIN - 679321


           BY ADV SHRI.K.V.GOPINATHAN NAIR
RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY, MALAPPURAM,
           REPRESENTED BY ITS SECRETARY, CIVIL STATION, UP HILL
           POST, MALAPPURAM DISTRICT, PIN - 676505

    2      THE SECRETARY,
           REGIONAL TRANSPORT AUTHORITY, MALAPPURAM, CIVIL STATION,
           UP HILL POST, MALAPPURAM DISTRICT, PIN - 676505

    3      STATE TRANSPORT AUTHORITY,
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN, VAZHUTHACAD,
           THIRUVANANTHAPURAM, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (13)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 37193 OF 2025

PETITIONER/S:

           ASSAINAR.C.H,
           AGED 65 YEARS
           S/O. MUHAMMAD.K. CHEKKITKATH, KOZHEKKE KOVVAL,
           MONDOTH.P.O.,PAYYANUR, KANNUR DISTRICT, PIN - 670307


           BY ADVS.
           SRI.O.D.SIVADAS
           SMT.VINAYA V.NAIR




RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY,
           THE REGIONAL TRANSPORT AUTHORITY CIVIL STATION, KANNUR,
           REPRESENTED BY ITS SECRETARY, PIN - 670001

    2      THE SECRETARY,
           REGIONAL TRANSPORT AUTHORITY,CIVIL STATION, KANNUR, PIN
           - 670001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (14)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 39009 OF 2025

PETITIONER/S:

           ROY JOSEPH,
           AGED 52 YEARS
           S/O. JOSEH, PATTARUPARAMBIL HOUSE, KALLARA SOUTH PO,
           KOTAYAM, PIN - 686611


           BY ADV SRI.O.D.SIVADAS


RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY,
           CIVIL STATION, COLLECTORATE, KOTTAYAM, REPRESENTED BY
           ITS SECRETARY, PIN - 686002

    2      THE SECRETARY,
           THE REGIONAL TRANSPORT AUTHORITY, CIVIL STATION,
           COLLECTORATE, KOTTAYAM, PIN - 686002

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (15)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 39598 OF 2025

PETITIONER/S:

           K.M. SALEEM,
           AGED 73 YEARS,S/O SAHUL HAMEED, RESIDING AT SHEENA
           MANZIL, KOLLAYIL P.O., MADATHARA, KOLLAM, PIN - 691541


           BY ADVS.
           SHRI.K.H.ASIF
           SHRI.C.A.MAJEED
           SMT.MOLTY MAJEED
           SHRI.P.B.UNNIKRISHNAN NAIR
           SMT.SHERIN BIJU




RESPONDENT/S:

    1      STATE OF KERALA,
           REPRESENTED BY THE SECRETARY, MOTOR VEHICLES DEPARTMENT,
           SECRETARIAT, THIRUVANATHAPURAM, PIN - 695001

    2      THE TRANSPORT COMMISSIONER,
           TRANSPORT COMMISSIONERATE, TRANS TOWER, VAZHUTHACAUD,
           THIRUVANANTHAPURAM, PIN - 695014

    3      STATE TRANSPORT AUTHORITY,
           TRANSPORT COMMISSIONERATE, TRANS TOWER, VAZHUTHACAUD,
           THIRUVANANTHAPURAM, REPRESENTED BY ITS CHAIRMAN, PIN -
           695014

    4      THE REGIONAL TRANSPORT AUTHORITY,
           REGIONAL TRANSPORT OFFICE, THIRUVANANTHAPURAM (RURAL)
           ATTINGAL, REPRESENTED BY ITS SECRETARY, PIN - 695101
                                                        2026:KER:9822
W.P(C).36460/25 & Conn. Cases   (16)


    5      THE SECRETARY,
           REGIONAL TRANSPORT OFFICE, THIRUVANANTHAPURAM
           (RURAL) ,ATTINGAL, PIN - 695101

    6      ASOKAKUMARI P.N.,
           SREENARAYANA VILASOM, KUDAVANADU, PERAYAM P.O.,
           NEDUMANGAD, THIRUVANANTHAPURAM, PIN - 695562

    7      RAHUL R.,
           RAHUL BHAVAN, MULLAKKARA, VATTATHARA P.O., KOLLAM, PIN -
           691536

    8      ABHIJITH D.S.,
           KUZHINJAZHIKATH, KIZHAKKATHIL, KURA P.O., CHEMAGANADU,
           THALAVOOR, KOLLAM, PIN - 691557

    9      HASEENA,
           SHAMNAD MANZIL, KATATTE, VAMANAPURAM,
           THIRUVANANTHAPURAM, PIN - 695606

    10     NAJEEM K.R.
           NAJEEM MANZIL, DARPPAKKADU, CHITHARA, KOLLAM, PIN -
           691559

    11     ANOOP CHANDRAN,
           ANATHAPURAI, ANAD P.O., NEDUMANGAD, THIRUVANATHAPURAM,
           PIN - 695541

    12     VEENA B.S.,
           GREENLAND HOUSE, PLAVARAPOIKA, KUMMIL P.O., KOLLAM, PIN
           - 685508

    13     VEENAKRISHNAN,
           GOKULAM, KARUNILAKODE, EDAVA P.O., VARKALA, KOLLAM, PIN
           - 695310

    14     ANSI FAROOK,
           KOCHUPACHAYIL VEEDU, KATTUPUTHUSSERI, PALLICKAL P.O.,
           MADAVOOR, THIRUVANATHAPURAM, PIN - 695604

   *15     THE KERALA PRIVATE BUS OPERATORS' FEDERATION, (REG: NO:
           609/1993), WEST PALACE ROAD, THRISSUR-680 020
           [REPRESENTED BY ITS PRESIDENT HAMZA ERIKUNNAM, 64 YEARS,
           S/O MOHAMMED HAJI, NELLIKKUTHU P.O., MANJERI-
                                                        2026:KER:9822
W.P(C).36460/25 & Conn. Cases   (17)

   *16     ALL KERALA BUS OPERATORS ORGANIZATION, (REG: NO:
           642/99],BUS BHAVAN, NEAR STADIUM BUS STAND, COIMBATORE
           ROAD, PALAKKAD- [REPRESENTED BY ITS GE: SECRETARY T.
           GOPINATHAN, 63 YEARS, S/O P. NARAYANA MENON, SURABHILA,
           ODUKOOR, CHITTADI P.O., PALAKKAD
           (*IMPLEADED AS ADDL. RESPONDENTS 15 AND 16 VIDE ORDER
           DTD.5.2.2026 ON IA 1/2025 IN WP(C) 39598/2025)

           BY GOVT. PLEADER SMT. SURYA BINOY
           BY ADV SRI.RILGIN V.GEORGE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (18)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 43308 OF 2025

PETITIONER/S:

           BHASKARAN.A,
           AGED 50 YEARS
           S/O. NARAYANAN, ALORA HOUSE, MADATHIL, PAYAM, KANNUR,
           PIN - 670703


           BY ADVS.
           SRI.O.D.SIVADAS
           SMT.AKSHAYA ANURAJ P. A.




RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY,
           REPRESENTED BY ITS SECRETARY, CIVIL STATION, KANNUR, PIN
           - 670002

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

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (19)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 43370 OF 2025

PETITIONER/S:

           SHAMSUDHEEN P T.,
           AGED 45 YEARS,S/O IBRAHIM, PALLIYALTHODI HOUSE, VALAMBUR
           P O, MALAPPURAM DISTRICT, PIN - 679325


           BY ADVS.
           SHRI.SAJU J.VALLYARA
           SMT.MARIA ANGEL



RESPONDENT/S:

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

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

    3      THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM,
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN, VAZHUTHACAD,
           THIRUVANANTHAPURAM DISTRICT, PIN - 675001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (20)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 43600 OF 2025

PETITIONER/S:

    1      RAJEESH K.,
           AGED 35 YEARS,S/O RAVEENDRAN,KONTHATH HOUSE, PADINJARE
           KODUMUNDA, PARUDUR, PALAKKAD DISTRICT, PIN - 679305

    2      K KRISHNAN,
           AGED 64 YEARS,S/O RAVEENDRAN, KONTHATH HOUSE, KOKKAD,
           THALAKKASSERY, PATTITHARA, PALAKKAD DISTRICT, PIN -
           679534

           BY ADVS.
           SHRI.SAJU J.VALLYARA
           SMT.MARIA ANGEL
RESPONDENT/S:

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

    2      THE SECRETARY (REGIONAL TRANSPORT OFFICER),
           REGIONAL TRANSPORT AUTHORITY, PALAKKAD, CIVIL STATION,
           PALAKKAD P.O., PALAKKAD DISTRICT, PIN - 678001

    3      THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM,
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN,VAZHUTHACAD,
           THIRUVANANTHAPURAM DISTRICT, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY
                                                                    2026:KER:9822
W.P(C).36460/25 & Conn. Cases         (21)

     THIS   WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE COURT ON
05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (22)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 44593 OF 2025

PETITIONER/S:

           SHAFI SHERIF,
           AGED 48 YEARS,S/O. K.E SHERIF, RESIDING AT KATTILAKATH
           HOUSE, PUTHUVYPE P.O, ERNAKULAM DISTRICT, PIN - 682508


           BY ADVS.
           SHRI.M.JITHESH MENON
           SRI.P.G.MAHESHKUMAR
           SMT.ARSHIA ANN JOY




RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY,
           CIVIL STATION, KAKKANAD, ERNAKULAM, REPRESENTED BY ITS
           SECRETARY, PIN - 682030

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

    3      THE STATE TRANSPORT AUTHORITY,
           TRANSPORT COMMISSIONERATE, 2ND FLOOR, TRANS TOWERS,
           VAZHUTHACAUD, THYCAUD P.O, THIRUVANANTHAPURAM,
           REPRESENTED BY ITS SECRETARY, PIN - 695014

           BY GOVT. PLEADER SMT. SURYA BINOY
                                                    2026:KER:9822
W.P(C).36460/25 & Conn. Cases   (23)

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (24)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 44753 OF 2025

PETITIONER/S:

           MUHAMMED NISHAD K.A.,
           AGED 52 YEARS,S/O. AYOOB KHAN, RESIDING AT
           KURUPPAMPALLATH HOUSE, PAZHANGAD MARKET WEST,
           EDAVANAKKAD P.O, ERNAKULAM DISTRICT, PIN - 682502


           BY ADVS.
           SHRI.M.JITHESH MENON
           SRI.P.G.MAHESHKUMAR
           SMT.ARSHIA ANN JOY


RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY,
           CIVIL STATION, KAKKANAD, ERNAKULAM, REPRESENTED BY ITS
           SECRETARY, PIN - 682030

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

    3      THE STATE TRANSPORT AUTHORITY,
           TRANSPORT COMMISSIONERATE, 2ND FLOOR, TRANS TOWERS,
           VAZHUTHACAUD, THYCAUD P.O, THIRUVANANTHAPURAM,
           REPRESENTED BY ITS SECRETARY, PIN - 695014

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (25)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 45194 OF 2025

PETITIONER/S:

           SHAFI V
           AGED 37 YEARS,S/O SUBAIDA, VALLIKKADAN HOUSE, BLOCK
           OFFICE, RAMAPURAM P O, PUZHAKATTIRI, MALAPPURAM
           DISTRICT, PIN - 679321


           BY ADVS.
           SHRI.SAJU J.VALLYARA
           SMT.MARIA ANGEL




RESPONDENT/S:

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

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

    3      THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN, VAZHUTHACAD,
           THIRUVANANTHAPURAM DISTRICT, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026   DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (26)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 45491 OF 2025

PETITIONER/S:

           PHILOMINA DEVASSIA,
           AGED 47 YEARS,W/O. DEVASSIA,SANMURAYIL HOUSE,
           THAZHUVAMKUNNU, KALOORKKAD, ERNAKULAM, PIN - 686668


           BY ADV SHRI.K.V.GOPINATHAN NAIR


RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY,MUVATTUPUZHA,
           MINI CIVIL STATION, PAZHAPALLY, MUDAVOOR PO,
           MUVATTUPUZHA, REPRESENTED BY ITS SECRETARY, PIN - 686669

    2      THE SECRETARY,
           REGIONAL TRANSPORT AUTHORITY, MUVATTUPUZHA, MINI CIVIL
           STATION, PAZHAPALLY, MUDAVOOR PO, MUVATTUPUZHA, PIN -
           686669

    3      STATE TRANSPORT AUTHORITY,
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN, VAZHUTHACAD,
           THIRUVANANTHAPURAM, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (27)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 45495 OF 2025

PETITIONER/S:

           AKHILESH S JITHU,
           AGED 33 YEARS
           S/O SIVASANKARAN, VALIYAPURACKAL HOUSE, EDANKODE,
           MALAPPURAM, PIN - 676501


           BY ADV SHRI.K.V.GOPINATHAN NAIR


RESPONDENT/S:

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

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

    3      STATE TRANSPORT AUTHORITY,
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN,VAZHUTHACAD,
           THIRUVANANTHAPURAM, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (28)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 46004 OF 2025

PETITIONER/S:

           ASHRAF ALI
           AGED 39 YEARS
           S/O SYEDALAVI, VELAKKATTIL HOUSE, KARAKKUTHANGADI,
           MUTHUTHALA P O, PALAKKAD DISTRICT, PIN - 679303


           BY ADVS.
           SHRI.SAJU J.VALLYARA
           SMT.MARIA ANGEL




RESPONDENT/S:

    1      THE REGIONAL TRANSPORT AUTHORITY, PALAKKAD
           REPRESENTED BY ITS SECRETARY, CIVIL STATION, PALAKKAD     P
           O, PALAKKAD DISTRICT, PIN - 676001

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

    3      THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN,VAZHUTHACAD,
           THIRUVANANTHAPURAM DISTRICT, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                                    2026:KER:9822
W.P(C).36460/25 & Conn. Cases         (29)


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

                THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

         THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                           WP(C) NO. 46037 OF 2025


PETITIONER/S:

     1      RAJESH K
            AGED 39 YEARS,S/O RAMACHANDRAN P, KODANGAT HOUSE, KOKKAD,
            THALAKKASSERY P O, PATTITHARA, PALAKKAD DISTRICT, PIN - 679534

     2      MURALI M V
            AGED 55 YEARS,S/O RADHAMMA, RADHA BHAVAN, NARIPARAMBA        P O,
            KALADY, MALAPPURAM DISTRICT, PIN - 679573


            BY ADVS.
            SHRI.SAJU J.VALLYARA
            SHRI.JEFFIN SEBASTIAN


RESPONDENT/S:

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

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

     3      THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM
            REPRESENTED BY ITS SECRETARY, TRANS BHAVAN,VAZHUTHACAD,
            THIRUVANANTHAPURAM DISTRICT, PIN - 695001

            BY GOVT. PLEADER SMT. SURYA BINOY


     THIS   WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION    ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE COURT ON
05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (30)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 46057 OF 2025

PETITIONER/S:

           LALU VARGHESE
           AGED 48 YEARS,S/O. VARGHESE, KALLUNEER THOTTIYIL,
           KONGAD, PALAKKAD,DISTRICT, PIN - 678631


           BY ADV SHRI.K.V.GOPINATHAN NAIR


RESPONDENT/S:

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

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

    3
           STATE TRANSPORT AUTHORITY
           REPRESENTED BY ITS SECRETARY, TRANS BHAVAN, VAZHUTHACAD,
           THIRUVANANTHAPURAM,DISTRICT, PIN - 695001

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases     (31)


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                        WP(C) NO. 48223 OF 2025

PETITIONER/S:

           P.V.MOHAMMED HARIF,
           AGED 57 YEARS
           S/O. P.V.HASSAN, THE MANAGING TRUSTEE CUM CHAIRMAN SAFE
           DEVELOPMENT, ALMS TRUST, KARUNA HOSPITAL CAMPUS,
           MELAMURI, PALAKKAD, PIN - 678006


           BY ADV SRI.O.D.SIVADAS


RESPONDENT/S:

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

    2      THE SECRETARY,
           REGIONAL TRANSPORT AUTHORITY, (REGIONAL TRANSPORT
           OFFICER) CIVIL STATION, PALAKKAD., PIN - 678001

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

           BY GOVT. PLEADER SMT. SURYA BINOY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.01.2026, ALONG WITH WP(C).36460/2025 AND CONNECTED CASES, THE
COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                                    2026:KER:9822
W.P(C).36460/25 & Conn. Cases       (32)

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

             THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                          WP(C) NO. 298 OF 2026

PETITIONER/S:

            VENU K. NAIR,
            AGED 57 YEARS,S/O. KESAVA PILLAI, VAISHNAVAN, AICKADU
            WEST, KODUMON, ADOOR, PATHANAMTHITTA DISTRICT, PIN -
            691555


            BY ADVS.
            SRI.O.D.SIVADAS
            SMT.AKSHAYA ANURAJ P. A.


RESPONDENT/S:

    1       THE STATE TRANSPORT AUTHORITY,
            MOTOR VEHICLE DEPARTMENT (MVD) HEAD OFFICE, TRANS
            TOWERS, VAZHUTHACAUD, THIRUVANANTHAPURAM REPRESENTED BY
            GOVERNMENT SECRETARY, PIN - 695014

    2       THE TRANSPORT COMMISSIONER,
            MOTOR VEHICLE DEPARTMENT (MVD) HEAD OFFICE, TRANS
            TOWERS, VAZHUTHACAUD, THIRUVANANTHAPURAM, PIN - 695014

    3       THE REGIONAL TRANSPORT AUTHORITY,
            PATHANAMTHITTA, PATHANAMTHITTA, REPRESENTED BY ITS
            SECRETARY., PIN - 689645

    4       THE SECRETARY,
            REGIONAL TRANSPORT AUTHORITY, PATHANAMTHITTA, REGIONAL
            TRANSPORT OFFICE, PATHANAMTHITTA, PIN - 689645

            BY GOVT. PLEADER SMT. SURYA BINOY


     THIS   WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
                                                            2026:KER:9822
W.P(C).36460/25 & Conn. Cases      (33)

19.01.2026, ALONG WITH W.P(C).NO.36460/2025 AND CONNECTED CASES, THE COURT
ON 05.02.2026 DELIVERED THE FOLLOWING:
                                                                                       2026:KER:9822
W.P(C).36460/25 & Conn. Cases                 (34)




                                                                                             "C.R."

                                MOHAMMED NIAS C.P., J.
                  ...................................................................
                 W.P(C) Nos.36460,20638,21253,24048
                     24059, 33089, 35967, 35983,
                  36019, 36491, 37193, 39009, 39598,
                  43308, 43370, 43600, 44593, 44753,
                 45194, 45491, 45495, 46004, 46037,
                   46057,48223 of 2025 and 298 of 2026
                ...................................................................................

                       Dated this the 5th day of February, 2026


                                         JUDGMENT

The petitioners in this batch of writ petitions challenges the

decisions made by the State Transport Authority (henceforth referred to as

"the STA") or the corresponding Regional Transport Authority (henceforth

referred to as "the RTA") regarding the granting or rejection of regular

stage carriage permits, subject to the requirement that the vehicle to be

produced adhere to BS-VI emission norms under Rule 115 and AIS-052 bus

body design standards under Rule 125-C of the Central Motor Vehicles

Rules, 1989 (hereinafter "the CMV Rules").

2. The common issue arising for consideration in these writ petitions

are whether the RTAs are legally competent to impose, at the stage of 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (35)

grant of a regular stage carriage permit, conditions mandating

compliance with AIS-052 specifications and BS-VI emission norms, when

such conditions virtually operate as an indirect fixation of the age of the

vehicle, contrary to the statutory scheme under the Motor Vehicles Act,

1988 (hereinafter 'the MV Act') and the Kerala Motor Vehicles Rules

(hereinafter 'the KMV Rules').

2.1. The petitioners submit that in all these cases, applications for

regular stage carriage permits were considered and permits were granted

subject to the condition that the suitable vehicle offered shall be a Type-II

category bus registered for inter-urban/inter-city transport, complying

with AIS-052 standards in terms of Rule 125-C of the CMV Rules and also

satisfying BS-VI emission norms under Rule 115. According to the

petitioners, the imposition of such a condition is wholly illegal and

unsustainable, as it runs directly contrary to the law laid down by this

Court in Shahabudheen and Others v. State Transport Authority and

Others [2020 (2) KLT 211], which held that once the field relating to the

maximum permissible age of stage carriages is occupied by Rule 260A of

the Kerala Motor Vehicles Rules, the transport authorities have no

jurisdiction to impose additional or indirect conditions at the permit 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (36)

stage which, in effect, fix the age of the vehicle or restrict the choice of an

otherwise eligible vehicle beyond the statutory prescription.

2.2. It is contended that Rule 125-C and the AIS-052 specifications

merely prescribe standards relating to bus body design and approval, and

the phased implementation of AIS-052 commenced from 01.10.2014, with

different parameters becoming applicable from 01.01.2017 and 01.01.2018.

In Kerala, the body code came into effect only from 01.10.2017, from

which date registration of a new stage carriage became possible only on

compliance with the body code. Consequent to the introduction of the

body code, seating capacity norms were altered, and the taxation

structure was modified by adopting floor area instead of seating capacity.

Subsequently, bus bodies were classified as Type-I for city services and

Type-II for mofussil services. The registering authorities are presently

registering new vehicles in accordance with these specifications.

2.3. With regard to BS-VI emission norms, it is pointed out that Rule

115 of the CMV Rules governs emission standards, and BS-VI norms

became applicable only from 16.09.2016. Prior to that, vehicles complying

with earlier emission standards were statutorily permitted to operate.

2026:KER:9822 W.P(C).36460/25 & Conn. Cases (37)

The petitioners contend that by insisting upon AIS-052 and BS-VI

compliance as a condition for the grant of a fresh permit, the RTAs have

effectively introduced an indirect age restriction, limiting eligibility to

vehicles not older than about eight years, even though no such restriction

exists in law. This, according to the petitioners, amounts to fixing the age

of the vehicle without any authority or jurisdiction and defeats the

statutory framework.

2.4. It is further submitted that the STA considered the question of

implementation of AIS-052 and BS-VI norms for the grant of permits only

in its meeting held on 08.08.2025, and resolved to implement the same

prospectively with effect from 01.09.2025, which decision was

communicated to the transport authorities on 08.09.2025. Thereafter, the

RTA considered the issue in a special meeting held on 10.09.2025. In that

view of the matter, the petitioners contend that the conditions imposed

by the RTAs in June 2025 were wholly without authority of law and clearly

before any decision of the STA rendering the impugned conditions

patently illegal and arbitrary.

2.5. The petitioners assert that the power to impose conditions while

granting permits under Section 72(2) of the MV Act cannot be exercised in 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (38)

a manner inconsistent with the statutory rules. Placing reliance on

Shahabudheen (supra), it is contended that once Rule 260A of the KMV

Rules was amended fixing a statutory age limit for vehicles operating

under "ordinary" and "limited stop ordinary" services, any condition

imposed by the transport authorities relating to the age or specification of

the vehicle, in excess of or inconsistent with Rule 260A, ceases to have

legal validity and is liable to be quashed. The STA and the RTAs, being

creatures of statute, have no power to impose conditions in derogation of

the statutory rules.

2.6. It is further submitted that a stage carriage is a public service

vehicle within the meaning of Sections 2(40) (defines stage carriage) and

2(35) (public service vehicle) of the MV Act and is a transport vehicle under

Section 2(47). Section 56 of the MV Act mandates a valid certificate of

fitness for all transport vehicles. Rule 62 of the CMV Rules prescribes the

validity of the certificate of fitness, which certifies compliance with all

statutory requirements. Therefore, the operation of a stage carriage on a

permitted route is statutorily ensured through the fitness certification,

and no additional vehicle-related conditions can be imposed at the permit

stage.

2026:KER:9822 W.P(C).36460/25 & Conn. Cases (39)

2.7. The petitioners also rely on the object and policy of the MV Act,

1988, which replaced the 1939 Act with a liberalised regime intended to

simplify procedures and ensure non-restrictive grant of permits, in order

to avoid isolation of regions and to promote balanced transport

development. Reliance is placed on the judgment of the Hon'ble Supreme

Court in Mithilesh Garg v. Union of India [AIR 1992 SC 443], wherein the

policy of liberalisation underlying the 1988 Act was upheld. The

petitioners contend that the impugned actions defeat this statutory policy

and are therefore unsustainable.

2.8. It is also pointed out that most of the State is covered by notified

schemes, severely restricting the scope for grant of fresh permits, and

new permits are already confined largely to rural routes. In such

circumstances, the imposition of further conditions through executive

action is alleged to be intended to block new entrants and protect existing

operators, notwithstanding repeated judicial pronouncements to the

contrary.

2.9. The petitioners submit that earlier attempts by transport

authorities to fix vehicle age limits were consistently interfered with by

this Court, culminating in the amendment of Rule 260A. The subsequent 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (40)

modification of Rule 260A in 2024, extending the permissible age of

vehicles, further demonstrates that the field is fully occupied by statutory

rules. The selective application of the impugned conditions only to fresh

permits, while excluding renewals, replacements, and transfers, is alleged

to be arbitrary, discriminatory, and violative of Articles 14 and 19(1)(g) of

the Constitution of India.

2.10. On these grounds, the petitioners contend that the conditions

imposed in the impugned orders are without jurisdiction, contrary to the

statutory scheme and binding precedents, and liable to be set aside.

3. Table showing the details of the writ petitions:

Date of Writ Nature of Respondent decision and Date of Sl. Exhibit(s) Action Main Relief Petition Permit / Whose Action grant/rejecti Interim No. Challenged Challenged Contention Sought No. Application is Challenged on of regular order permit RTA has no authority to Grant of Insistence insist on Quash WP(C) regular on AIS-052 AIS-052 Permit illegal Exts. P1 & 1 36460/ stage and BS-VI at RTA, Palakkad compliance granted with condition in NIL P2 2025 carriage the permit at permit condition Exts. P1, permit stage stage P2 contrary to Rule 260A Conditional grant of AIS-052 27.02.2025, Application permit, requirement condition Quash AIS-

      WP(C)      for regular

 2    20638/        stage       Ext. P3                                                                                    20.11.2025
                                            on AIS-052 /    Malappuram          at the       granting a     condition in
       2025       carriage
                                               Type-II                       registration     regular         Ext. P3
                   permit
                                               vehicle                          stage.         permit
                                            compliance
 3    WP(C)      Application     Ext. P4     Insistence         RTA,          Vehicle       27.02.2025,       To set       20.11.2025
                                                                                                  2026:KER:9822
W.P(C).36460/25 & Conn. Cases                            (41)

                                                                          construction
                                                                                           condition
             for regular                                                   standards                      aside the
                                         on AIS-052 /                                        while
    21253/      stage                                                      cannot be                      offending
                                           Type-II        Malappuram                       granting
     2025     carriage                                                    enforced as                    condition in
                                           vehicle                                          regular
               permit                                                        permit                        Ext. P4.
                                                                                            permit
                                                                            eligibility
                                         Rejection of
             Application                      the                          Rejection      27.02.2025,
                                                                                                         Quash Ext.
    WP(C)    for regular                  application                       solely on       Regular
                                                             RTA,                                          P4 and
4   24048/      stage        Ext. P4       for non-                       the AIS-052        permit                     NIL
                                                          Malappuram                                     direct grant
     2025     carriage                   production of                    requirement     Application
                                                                                                          of permit
               permit                    the AIS-052                        is illegal      rejected
                                            vehicle.
                                         Rejection of                     RTA cannot
             Application                  the permit                       insist on      27.02.2025,
    WP(C)    for regular                      on                           AIS-052          Regular      Quash the
                                                             RTA,
5   24059/      stage        Ext. P4     mandatory                        compliance         permit       illegal       NIL
                                                          Malappuram
     2025     carriage                     AIS-052                          without       Application    condition
               permit                    compliance                        statutory        rejected
                                                                            backing
                                                                             AIS-052
                                                                           and BS-VI
                                                                          norms apply
                                                                                                         Quash Ext.
                                                                             to newly
                                                                                                          P1 and P2
                                          Insistence                       registered
             Application                                                                                    to the
                                         on AIS-052 /                        vehicles     19.06.2025,
    WP(C)    for regular                                                                                   extent it
                            Ext. P1,        Type-II                        and cannot        permit
6   33089/      stage                                    RTA, Palakkad                                   incorporate    NIL
                             P20          vehicle for                           be        granted with
     2025     carriage                                                                                        the
                                         the grant of                     retrospectiv     condition.
               permit                                                                                    condition to
                                            permit.                       ely enforced
                                                                                                           comply
                                                                          for the grant
                                                                                                           Ext.P2.
                                                                          of permits to
                                                                               older
                                                                            vehicles.
                                                                                                            Direct
                                                                                                         issuance of
                                         Retrospective                    Subsequent
              Regular                                                                                      permit by
                                           insistence                        norms        19.06.2025,
               stage                                                                                       declaring
    WP(C)                                  on BS-VI /                        cannot          Permit
              carriage      Exts. P1,                    Secretary, RTA                                  that Ext.P2
7   35967/                                   AIS-052                      retrospectiv      granted;                    NIL
               permit       P2 & P3                        Palakkad                                      and P3 are
     2025                                  norms and                       ely affect         with
              already                                                                                         not
                                            refusal to                      granted        condition
              granted                                                                                     applicable
                                         issue permit.                       permit
                                                                                                               to
                                                                                                         petitioners.
8   WP(C)     Regular      Ext. P6 and   Imposition of   RTA, Palakkad    RTA cannot      19.06.2025,    Quash Ext.     NIL
    35983/     stage        Ext. P1 to    AIS-052 &                       reintroduce       Permits         P6 and
     2025     carriage          P5          BS-VI                         restrictions    granted with    Ext.P1 to
              permits                     conditions                      contrary to      conditions      P5 to the
              granted                                                      Rule 260A                       extent it
                                                                                                         incorporate
                                                                                                             the
                                                                                                      2026:KER:9822
W.P(C).36460/25 & Conn. Cases                             (42)

                                                                                                           condition to
                                                                                                           comply Ext.
                                                                                                           P6 decision
                                                                                                           for availing
                                                                                                             granted
                                                                                                             permit.
                                                                                                              Direct
                                                                                                           issuance of
                                                                                                             permit by
                                         Withholding                            STA         19.06.2025,
              Issuance of                                                                                    declaring
     WP(C)                               issuance by                          decision         Permit
                granted     Exts. P2 &                    Secretary, RTA                                   that Ext.P2
9    36019/                              Retrospectiv                          has no        granted;                     NIL
                regular         P3                          Palakkad                                       and P3 are
      2025                               e application                      retrospective     timings
                 permit                                                                                         not
                                         of conditions                       operation       withheld
                                                                                                            applicable
                                                                                                                 to
                                                                                                           petitioners.
                                         Imposition of                       AIS-052 /
               Grant of                    vehicle                             BS-VI
                                                                                             5.07.2025,
     WP(C)     regular                    condition-                        norms apply                      Quash
                            Ext.P1 and                                                         Permit
10   36491/     stage                     Mandatory       RTA, Palakkad          at                         offending     NIL
                             Ext.P3                                                         granted with
      2025     carriage                   AIS-052 &                         registration,                   condition
                                                                                              condition
                permit                      BS-VI                            not permit
                                           norms                               stage
                                                                                                              Direct
                                                                                            RTA Kannur     issuance of
                                             Non-
               Regular                                                                        decision       permit by
                                          issuance of                       Retrospecti
                stage                                                                          dated,        declaring
     WP(C)                                 permit-for      STA decision         ve
               carriage     Exts. P3-                                                       06.05.2025     that Ext.P3
11   37193/                                 want of           dated         application                                   NIL
                permit         P4                                                              Permit      and P4 are
      2025                               production of      08.08.2025        of STA
               already                                                                        granted;          not
                                             BS VI                           decision
               granted                                                                       issuance       applicable
                                            vehicle.
                                                                                              withheld           to
                                                                                                            petitioners
                                         Application
                                          for fresh
                                                                              Vehicle
                                            regular
                                                                            compliance
              Application                    permit
     WP(C)                                                                   cannot be                       Quash
               for fresh                   rejected                                          5.3.2025
12   39009/                  Exts. P3                     RTA, Kottayam     assessed at                    rejection &    NIL
                regular                  stating age                                         Rejected
      2025                                                                     permit                      conditions
                 permit                      of the
                                                                            consideration
                                         vehicle and
                                                                               stage
                                           AIS-052
                                         compliance
              Challenges                                                                                     To quash
                                                             Notice to
              the notices                                                                                  Ext. P6 and
                                                             convene        For public
                issued by                    For the                                                        P7 issued
                                                            meeting to         safety
     WP(C)        the 4th                implementati                                                       by the 4th
                             Ext. P6 ,                     consider the     direction of
13   39598/   respondent                    on of the                                            -         respondent     NIL
                               P7                         permit of R 4to   STA has to
      2025     proposing                  directions of                                                     proposing
                                                            16 by RTA,          be
               to conduct                     STA                                                           to conduct
                                                          Thiruvanantha     enforced.
               the timing                                                                                    the timing
                                                              puram
              conference                                                                                   conference
                                                                                                 2026:KER:9822
W.P(C).36460/25 & Conn. Cases                           (43)

                without
               enforcing
                                                                                                          without
              compliance
                                                                                                         enforcing
               with Ext.
                                                                                                        compliance
                   P2
                                                                                                         with Ext.
               directions
                                                                                                            P2
                 dated
                                                                                                        directions.
              8.8.2025 of
                  STA.
                                        Rejection of
                                                                          AIS-052
                                         application
              Application                                                cannot be                      Quash Ext.
     WP(C)                               for regular                                     5.08.2025
               for fresh                                                 insisted at                      P2 and
14   43308/                  Ext. P2      permit on      RTA, Kannur                     Application                     NIL
                regular                                                      the                        direct grant
      2025                              non-AIS-052                                       rejected
                 permit                                                 consideratio                     of permit
                                          compliant
                                                                           n stage
                                           vehicle
                                                                          RTA lacks
                                        Imposition of                   the authority    05.07.2025,
     WP(C)    Application
                                         mandatory          RTA,         to insist on       Permit        Quash
15   43370/   for regular    Ext. P6                                                                                   2.12.2025
                                          AIS-052        Malappuram      AIS-052 at      granted with    condition
      2025      permit
                                          vehicle                         the permit      condition
                                                                            stage
                                        Imposition of                      Indirect
                                                                                         19.06.2025,
     WP(C)     Regular                    conditions                    reintroductio
                                                                                           Permits       Quash
16   43600/     permit       Exts. P4    AIS-052 &      RTA, Palakkad     n of age                                     2.12.2025
                                                                                         granted with   conditions
      2025     granted                      BS-VI                       restriction is
                                                                                          condition
                                         compliance                         illegal
                                        Imposition of
                                                                          AIS-052        10.06.2025
     WP(C)    Application                condition-
                                                            RTA,         cannot be       ,Granted /       Quash
17   44593/   for regular    Ext. P1       AIS-052                                                                       NIL
                                                         Ernakulam       insisted at        with         condition
      2025      permit                    compliant
                                                                        permit stage      condition
                                           vehicle
               Grant of
                regular
                                                                            STA
              permit but                Imposition of                                    10.06.2025,
     WP(C)                                                                decision
              insistence                 AIS-052 &          RTA,                            Permit       Quash
18   44753/                  Exts. P1                                     applies                                        NIL
                  on                       BS-VI         Ernakulam                       granted with   conditions
      2025                                                              prospectivel
              Mandatory                   condition                                       condition
                                                                           y only
              AIS-052 &
                 BS-VI
              Application
              for regular
                                                                                         5.07.2025,P
     WP(C)     permit on                                                Insistence is
                                        Imposition of       RTA,                             ermit        Quash
19   45194/   insistence     Ext. P2                                     contrary to                                   2.12.2025
                                          condition      Malappuram                      granted with    condition
      2025    of Type-II /                                               Rule 260A
                                                                                           condition
               AIS-052
                vehicle
20   WP(C)     Grant of      Ext. P1    Imposition of      RTA,         RTA has no       19.07.2025,      Quash          NIL
     45491/     regular                   condition     Muvattupuzha    jurisdiction        Permit       condition
      2025     permit on                                                 to impose       granted with
              insistence                                                  AIS-052         condition
                                                                                                    2026:KER:9822
W.P(C).36460/25 & Conn. Cases                             (44)

                 of AIS-
              052 / Type-                                                   condition
               II vehicle.
                Grant of
                regular
               permit on                                                                    19.06.2025,
     WP(C)                                                                 Condition is
                   the       Ext.P2 and   Imposition of                                        Permit        Quash
21   45495/                                               RTA, Palakkad    contrary to                                       NIL
              insistence       Ext. P1      condition                                       granted with    condition
      2025                                                                 Rule 260A
                 of AIS-                                                                     condition
              052 / Type-
               II vehicle
                Grant of
                 regular
              permit with                                                     Indirect
                                                                                            19.06.2025,
     WP(C)      condition                                                  reintroductio
                             Exts. P1 &   Imposition of                                        Permit       Quash
22   46004/        on                                     RTA, Palakkad      n of age                                     6.12.2025
                                 P2         condition                                       granted with   conditions
      2025     insistence                                                  restriction is
                                                                                             condition
              of AIS-052                                                       illegal
                & BS-VI
              compliance
                Grant of
                 regular
              permit with                                                   RTA lacks
                                                                                            19.06.2025,
     WP(C)      condition                                                  authority to
                                          Imposition of       RTA,                             Permit       Quash
23   46037/        on        Ext. P1-P3                                     insist AIS-                                   06.12.2025
                                            condition       Palakkad                        granted with   Conditions
      2025     insistence                                                     052 at
                                                                                             conditions
              of AIS-052                                                   permit stage
                & BS-VI
              compliance
               Grant of
                regular
                                                                                            19.06.2025,
     WP(C)     permit on                                                    Rule 260A
                             Exts. P1 &   Imposition of                                        Permit        Quash
24   46057/   insistence                                  RTA, Palakkad     occupies                                         NIL
                                 P2         condition                                       granted with    condition
      2025    of AIS-052                                                     the field
                                                                                             condition
                & BS-VI
                norms
                                                                                                              Direct
                                                                                                           issuance of
                Grant of
                                                                               STA          19.06.2025,      permit by
                 regular         STA
                                                                             decision           Permit       declaring
     WP(C)      permit on    decision &
                                          Imposition of   Secretary, RTA    cannot be       granted with   that Ext.P3
25   48223/    insistence      notice                                                                                        NIL
                                            condition       Palakkad         applied         conditions;   and P4 are
      2025      of BS-VI        dated
                                                                           retrospectiv       issuance          not
              compliance     08.09.2025
                                                                                ely            withheld     applicable
                    .
                                                                                                                 to
                                                                                                            petitioners
               Grant of                   Imposition of                     RTA lacks                         Quash
                fresh                     AIS-052 bus                      jurisdiction        Permit         Ext.P24
     WP(C )
               regular                     body code          RTA,          to impose         granted        condition
26    298/                     Ext.P4                                                                                        NIL
                stage                      and BS-VI      Pathanamthitta     AIS-052         subject to     and direct

               carriage                     emission                       and BS-VI         conditions    issuance of
               permit -                    compliance                       conditions                         permit
                                                                  2026:KER:9822
W.P(C).36460/25 & Conn. Cases              (45)

                                                  prior to STA
                                                    decision
         Mandatory
                                                      dated
         insistence
                                                  08.08.2025,
         on Type-II
                             as a pre-               thereby           without
           AIS-052
                           condition for           indirectly        AIS-052 /
         and BS-VI
                           issuance of              fixing an           BS-VI
         compliant
                              permit                age limit        stipulation
          vehicle at
                                                  contrary to
            permit
                                                   Rule 260A
            stage
                                                  and binding
                                                  precedents



4. In the counter-affidavit filed by the third respondent in W.P.(C)

No. 36460 of 2025, the State Transport Authority contends that the

petitioner had submitted an application before the RTA, Palakkad, seeking

the grant of a fresh stage carriage permit. It is stated that the petitioner

had not furnished all particulars required under Section 70(1) of the

Motor Vehicles Act, 1988 and the prescribed form. It is, however,

admitted that there is no statutory obligation on an applicant to produce

a ready vehicle or its particulars at the time of submission of the permit

application.

4.1. It is submitted that at the time of consideration of the

application, the petitioner had not offered any vehicle nor furnished

details of any vehicle proposed to be operated. The RTA, therefore,

granted the permit subject to conditions, including compliance with AIS-

052 bus body standards and statutory requirements under the Act. It is 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (46)

contended that only long after the grant of the permit, the petitioner

acquired ownership of a 2006 model vehicle, having a seating capacity of

only 23, allegedly procured from a scrap market, and sought issuance of a

permit in respect of the said vehicle.

4.2. According to the respondents, the said vehicle, being nearly 20

years old, was unfit for operation as a stage carriage and did not possess

sufficient remaining service life to operate for the full tenure of a regular

permit. It is further contended that the vehicle did not fall within the

Type-II category prescribed under AIS-052 standards, as required for

inter-urban and inter-city stage carriage operations in terms of Rule

125-C of the CMV Rules.

4.3. The respondents submit that under Section 72(2) of the MV Act,

the RTA is empowered to grant a stage carriage permit for a vehicle of a

specified description. Reliance is placed on clauses (X) and (XI) of Section

72(2), which authorise the authority to impose conditions requiring the

use of vehicles of a specified type fitted with bodies conforming to

approved specifications, and to ensure that prescribed standards of safety,

comfort, and cleanliness are maintained. It is contended that the

expression "specified description" occurring in Section 72(2) is of wide 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (47)

amplitude and is sufficient to encompass compliance with AIS standards.

4.4. It is further contended that AIS-052 bus body standards and BS-

VI emission norms are statutory requirements governing registration and

operation of buses, and both the registering authority and the transport

authorities are bound to give effect to these provisions while discharging

their statutory functions. The provisions contained in Chapter IV of the

Act relating to registration, construction, equipment, and maintenance of

motor vehicles and those contained in Chapter V relating to permits are

not mutually exclusive, but are required to be harmoniously construed

and applied while regulating stage carriage operations.

4.5. The respondents place reliance on the judgment of a Division

Bench of this Court in W.A. No. 454 of 2023, wherein the implementation

of AIS-052 standards was upheld in the interest of passenger safety and

comfort. It is pointed out that the Division Bench recognised that bus

body design and construction depend upon the nature and purpose of use

of the vehicle, and that for operation on inter-urban and inter-city routes

as stage carriages, Type-II vehicles are prescribed under AIS-052. It is

contended that the said standards have statutory force by virtue of Rule

125-C of the Central Motor Vehicles Rules, 1989, which mandates that the 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (48)

construction of bus bodies shall conform to the Bus Body Code as specified

therein. It is further contended that the Regional Transport Authority is

well within its jurisdiction to assess the suitability of a vehicle for the

grant of a permit, not only with reference to Sections 70, 71, 72, and 80 of

the Act, but also with regard to compliance with statutory provisions

governing the construction, equipment, and maintenance of motor

vehicles.

4.6. Reliance is also placed on the judgment of the Hon'ble Supreme

Court in Regional Transport Authority v. Shaju (Civil Appeal Nos. 1453-

1454 of 2022), wherein the Apex Court approved the principle laid down in

Sheelchand v. State Transport Appellate Tribunal (1963 SCC OnLine MP 44),

holding that the power to issue permits with conditions is intended not

for the benefit of the permit holder, but for safeguarding the interests of

the travelling public.

4.7. It is contended that the STA and the RTA are duty-bound to give

effect to the objectives of the Motor Vehicles Act, 1988, which, as reflected

in its Statement of Objects and Reasons, include not only public safety,

convenience, health, and orderly regulation of passenger transport, but

also the encouragement of adoption of higher technology in the 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (49)

automotive sector, improvement of road transport management, and

enhancement of safety and environmental standards in keeping with

modern requirements. In furtherance of these statutory objectives, the

STA, in its meeting held on 08.08.2025, resolved to implement certain

measures with effect from 01.09.2025 for the grant of fresh stage carriage

permits, including mandatory compliance with the AIS-052 bus body code,

mandatory adherence to BS-VI exhaust emission standards, and issuance

of fresh permits only to new buses.

4.8. The respondents further contend that these decisions were

necessitated by repeated representations pointing out the misuse of

vehicles nearing the maximum permissible age for obtaining fresh

permits, followed by the sale of such vehicles along with the permits,

resulting in the trafficking of permits. It is asserted that the STA, being

the apex statutory authority, is obligated to curb such practices in the

interest of public safety, environmental protection, and regulatory

discipline.

4.9. It is further submitted that compliance with AIS-052 standards,

which prescribe minimum safety and structural norms for bus body 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (50)

construction, has been mandated pursuant to directions dated 19.07.2017

issued by the Ministry of Road Transport and Highways, which came into

effect from 1.10.2017, and that the said standards significantly enhance

passenger safety, accessibility, and quality of public transport.

4.10. The respondents also submit that BS-VI emission norms, which

have been in force across the country from 01.04.2020, represent the most

stringent emission control regime introduced to reduce vehicular

pollution. Restricting the grant of fresh stage carriage permits to BS-VI

compliant vehicles is stated to be in conformity with national policy,

statutory rules, and public health considerations.

4.11. On the aforesaid grounds, the respondents contend that the

writ petitions are devoid of merit, that the impugned decisions are within

the statutory competence of the transport authorities, and that no

interference is warranted under Article 226 of the Constitution of India.

5. Heard Sri. K.V. Gopinathan Nair, Sri.O.D. Sivadas, Sri.M.Jithesh

Menon, Sri.Saju J. Vallyara and Sri. Asif K.H., the learned counsel

appearing for the petitioners in all the writ petitions, and Smt. Surya

Binoy, the learned Senior Government Pleader, appearing for the State 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (51)

Transport Authority and the Regional Transport Authorities concerned.

6. Learned Senior Government Pleader Smt. Surya Binoy argues that

Section 66 of the MV Act, 1988, under Chapter V requires a permit before

any motor vehicle is used as a transport vehicle in any public place, while

Section 71 lays down the procedure to be followed by the RTA in

considering an application for a stage carriage permit. Section 71(1) reads:

"the RTA shall, while considering an application for stage carriage permit,

have regard to the objects of the Act." The statement of objects and

reasons of the MV Act shows that one among its objects was to encourage

the need for higher technology in automotive sector, which was looked

into by the working group that was formed to review the provisions of the

MV Act. To the contention of the petitioner that in view of Rule 260A of

the KMV Rules, prescribing the maximum age permissible for stage

carriages, the impugned decisions cannot be sustained, it is argued that

Section 72(2) empowers the RTA to grant the permit for a stage carriage of

a specified description and that the requirement that the stage carriages

should conform to the standards embodied in AIS-052 norms is to insist

on a specified description. That bodies of stage carriages that are built in

accordance with pre-AIS-052 norms might not qualify is only an 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (52)

incidental effect of an otherwise valid stipulation. The intention behind

the impugned decision was not to insist on the vehicles of any certain

age.

6.1. It is further submitted that Rule 125C of the CMV Rules

introduces the bus-body code in the statute, that the construction of

buses shall be in accordance with AIS-052 Norms as they are amended

from time to time. The contention that Rule 125C and the AIS-052 norms

only relate to the construction of carriages ignores the fact that these

norms categorise vehicles based on their intended usage. This was taken

note of by a Division Bench of this Court in its judgment dated 21.03.2023

in WA No. 438/2024. As the type and use of transport vehicles are

intrinsically interlinked, it becomes a relevant consideration to the

question of the grant of a permit authorising their use as a stage carriage.

6.2. It is also submitted that the contention that existing operators,

while applying for renewal or replacement, are not required to produce

the AIS-052 to a compliant vehicle is untenable. It is well settled that the

transport authorities can introduce measures in the public interest in an

incremental manner or in phases. Rule 174(2)(c) of the KMV Rules 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (53)

empowers rejection of an application for replacement on the ground that

the new vehicle proposed is older than the one sought to be replaced.

6.3. The contentions that any vehicle that has obtained a Fitness

Certificate in tune with Section 59 of the MV Act and Rule 62 of CMV Rules

shall necessarily be granted a permit by the RTA were repelled by the

Division Bench judgment in Raghavan v. RTO, Kollam (2001 KHC 387). This

Court followed the judgment of the Karnataka High Court in

Bharathkumar v. KSTAT (AIR 1995 Karnataka 264) to repel an identical

contention. It is submitted that the contention that the restrictions would

be unreasonable in view of the liberalised regime introduced by the MV

Act was also rejected in the said judgment on the anvil of overall public

interest.

6.4. It is also submitted that this decision also upheld the power of

different RTAs to insist on vehicles of a certain age as a condition for the

grant of a permit/attached to the existing permits. While this may not be

permissible in view of Rule 260A, this decision is an authority for the

proposition that the RTA has powers independent of those of the STA to

insist on a specified description. This power is independent of any

directions issued by the State Government as well [Kasargode District Bus 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (54)

Owners Association v. RTA Kasargode and Ors (2015 (1) KHC 156)]. While

STA has the powers to issue binding directions in terms of Section 68(1)

and (3), under Section 68(2), it has the power to decide the question of

permit only in the circumstances specified therein. Therefore, the powers

of the RTA and STA, while in a hierarchical setup, are independent in

their respective spheres [State of Rajasthan v. Noor Mohammad (1972 KHC

484)].

7. The main contention put forth by the petitioners in these writ

petitions is that the mandatory compliance with AIS-052 standards and

BS-VI emission norms at the stage of grant of a regular permit amounts to

indirect age fixation of the vehicle, which is violative of Rule 260A of the

KMV Rules and against the decision laid down by this Court in

Shahabudheen (supra). This contention of the petitioners is not legally

permissible. It is important to note that Rule 260A of the KMV Rules

prescribes the maximum permissible age of a vehicle that can be operated

as stage carriages under different categories of service. This rule thus

operates in a distinct field and does not deal with the specification,

description, construction, safety or emission standards of vehicles. Thus,

the fact that compliance with certain statutory standards may 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (55)

incidentally render older vehicles unfit does not ipso facto amount to the

fixation of an age limit in violation of rule 260A.

8. Section 72(2) of the Motor Vehicles Act of 1988 gives the RTA the

authority to impose conditions when granting a stage carriage permit.

The authority is expressly authorised by clauses (X) and (XI) to mandate

that vehicles utilised under the permit be of a particular type, equipped

with bodies that meet approved specifications, and adhere to specified

standards of cleanliness, comfort, and safety. The phrase "specified

description" in Section 72(2) has a broad meaning and cannot be

interpreted to exclude the CMV Rules regarding construction and safety

requirements.

9. At this juncture, it is apposite to notice the relevant provision of

the Central Motor Vehicles Rules:

"125-C. Body building and approval.--

(1) On a date to be notified, the testing and approval for body building of buses shall be accordance with AIS:052:2001 as amended from time to time for vehicles mentioned therein, till the corresponding BIS specifications are notified under the Bureau of Indian Standards Act, 1986 (63 of 1986).

(2) The testing and approval for the body building of school buses shall be iii accordance with AIS:063:2005 as amended from time to time for vehicles mentioned therein, till the corresponding BIS specifications are notified 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (56)

under the Bureau of Indian Standards Act, 1986 (63 of.1986)."

10. Rule 125-C of the CMV Rules statutorily incorporates the AIS-052

Code of Practice for bus body design and approval. The said provision

introduced in the Central Motor Vehicles (Amendment) Rules, 2013 and

brought into force with effect from 01.10.2014, does not merely regulate

construction in the abstract, but classifies buses based on their intended

use, including city, inter-urban, and inter-city operations. The Division

Bench of this Court, in W.A. No. 454 of 2023, has specifically recognised

that the type of bus body is intrinsically linked to the intended

use/nature of service for which the vehicle is deployed and that insisting

upon a Type-II bus for inter-urban or inter-city stage carriage operations

is directly traceable to Rule 125-C.

11. The argument that AIS-052 standards can be enforced only at

the stage of registration and not at the stage of grant of permit ignores

the statutory scheme of the Act. Chapters IV and V of the Motor Vehicles

Act are not mutually exclusive. While Chapter IV deals with registration,

construction, equipment, and maintenance of motor vehicles, Chapter V

regulates their use through permits. Both chapters are intended to 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (57)

operate harmoniously to achieve the objects of the Act, namely, public

safety, convenience, and orderly regulation of transport. The RTA, while

granting a permit authorising use of a vehicle as a stage carriage, is

entitled to ensure that the vehicle proposed is suitable for such use in

terms of statutory standards.

12. The petitioners' reliance on Shahabudheen (supra) is

misplaced. In that case, this Court was concerned with an executive

decision fixing an age limit for vehicles operating under stage carriage

permits, in the absence of statutory backing and in direct conflict with

Rule 260A as amended. The present cases do not involve fixation of an age

limit as such, but insistence on compliance with safety, construction, and

emission norms that are statutorily prescribed under the CMV Rules. The

incidental exclusion of certain older vehicles, which do not meet these

standards, cannot be equated with an impermissible age restriction.

13. Equally untenable is the contention that a valid certificate of

fitness under Section 56 of the Act and Rule 62 of the CMV Rules confers

an indefeasible right to obtain or implement a stage carriage permit. A

certificate of fitness only certifies that the vehicle complies with the 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (58)

minimum statutory requirements to be used as a transport vehicle. It

does not foreclose the authority of the RTA to assess whether the vehicle

is suitable for a particular type of service under a stage carriage permit.

This position has been consistently affirmed by judicial precedents,

including Raghavan (supra), following Bharathkumar (supra).

14. The contention founded on the liberalised policy underlying the

Motor Vehicles Act, 1988 and the judgment of the Hon'ble Supreme Court

in Mithilesh Garg (supra) also does not advance the petitioners' case.

Liberalisation of permits does not imply dilution of safety,

environmental, or construction standards. The policy of non-restrictive

grant of permits operates subject to compliance with statutory

requirements intended to protect public safety, health, and

environmental interests.

15. The argument that the impugned conditions were imposed prior

to the decision of the STA dated 08.08.2025 and are therefore without

authority is also unsustainable. The powers of the RTA under Section

72(2) are statutory and independent of policy directions issued by the STA

under Section 68. While the STA may issue binding policy directions, the

absence of such directions does not denude the RTA of its statutory 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (59)

power to insist on compliance with existing rules and standards. The

hierarchical structure under the Act does not render the RTA a mere

implementing agency devoid of independent statutory discretion within

its sphere.

16. The plea of discrimination on the ground that similar conditions

are not insisted upon in cases of renewal, replacement, or transfer of

permits also cannot be accepted. It is well settled that regulatory

measures may be introduced incrementally or in phases, particularly

when public safety and environmental concerns are involved. The statute

itself recognises differential treatment in various contexts, and such

phased implementation cannot, by itself, be characterised as arbitrary or

violative of Articles 14 or 19(1)(g) of the Constitution.

17. The regulatory insistence on compliance with AIS-052 bus body

standards and BS-VI emission norms is also squarely traceable to the

legislative intent underlying the Motor Vehicles Act, 1988. The Statement

of Objects and Reasons of the Act makes it abundantly clear that the 1988

legislation was enacted to replace the 1939 Act in order to address

changes in road transport technology, evolving patterns of passenger

movement, improved techniques in motor vehicle management, and the 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (60)

growing need for higher standards of road safety and pollution control.

One of the express objectives of the Act is the encouragement of adoption

of higher technology in the automotive sector, coupled with concern for

road safety standards and environmental protection. Rule 125-C of the

Central Motor Vehicles Rules, statutorily incorporating the AIS-052 Bus

Body Code, is a direct manifestation of this legislative policy and cannot

be viewed as an isolated or purely administrative stipulation.

18. The measures under challenge are admittedly aimed at public

interest, and when pitted against public interest, the right, if any,

accorded to individual permit holders must give way. Conditions attached

to permits to ensure that vehicles used for public transport conform to

current statutory standards are therefore reasonable and cannot be set

aside merely because they place additional obligations on permit holders.

Viewed thus, the impugned measures are liable to be upheld in the public

interest.

19. The respondents have also placed an argument that the

impugned measures were prompted by representations highlighting the

misuse of vehicles nearing the maximum permissible age to secure fresh

permits, followed by transfer or sale of such permits, leading to permit 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (61)

trafficking. Preventing such practices squarely falls within the regulatory

mandate of the STA and the RTAs and cannot be said to be an extraneous

or irrelevant consideration.

20. The reliance placed by the respondents on the judgment of the

Hon'ble Supreme Court in Regional Transport Authority v. Shaju (supra),

approving the principle in Sheelchand v. STAT (supra), that conditions

attached to stage carriage permits are intended for the benefit of the

travelling public and not for the permit holder, reinforces the statutory

duty of the authorities to prioritise public safety and convenience over

private commercial interests.

21. Viewed in the above legal and statutory backdrop, this Court

finds that the impugned conditions mandating compliance with AIS-052

bus body standards and BS-VI emission norms are traceable to the powers

conferred under Section 72(2) of the Motor Vehicles Act, read with Rules

125-C and 115 of the Central Motor Vehicles Rules, and are intended to

ensure passenger safety, environmental protection, and suitability of

vehicles for the nature of service authorised under the permit. The

contention that such conditions are without jurisdiction or contrary to

the statutory scheme is therefore rejected.

2026:KER:9822 W.P(C).36460/25 & Conn. Cases (62)

22. An interim order was issued by this Court on 20.11.2025

clarifying that, in cases where regular stage carriage permits had been

granted prior to 01.09.2025, the issuance or implementation of such

permits shall be considered without placing reliance on the decision of

the State Transport Authority dated 08.08.2025, and that the said

decision, including the requirement of compliance with AIS-052 bus body

standards and BS-VI emission norms, shall apply only to the grant of

permits made on or after 01.09.2025, subject to final adjudication in these

writ petitions.

23. Even as I uphold the impugned decision, to ensure uniformity

and to avoid different standards being enforced by different Regional

Transport Authorities, the State Transport Authority is directed to take a

uniform stand and issue appropriate directions to all RTAs, at the earliest.

However, in cases where regular stage carriage permits were granted

prior to 01.09.2025, the legal position as it stood prior to 01.09.2025 shall

be followed, and consequential action shall be taken within a period of six

weeks from the date of receipt of a copy of this judgment. To enable the

above exercise, the orders impugned in the writ petitions are quashed

insofar as it pertains to the compliance with AIS-052 bus body design 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (63)

standards and BS-VI emission norms.

In W.P(C) Nos. 43308/2025, 39009/2025, 24048/2025 and 24059/2025,

the applications preferred for regular permit were rejected for non-

production of the vehicle meeting the AIS-052 bus body design standards

and BS-VI emission norms. At that stage, no rejection could have been

made, insisting on the production of the vehicle as law laid down by this

Court in Alavikutty v. RTA (2005 (1) KLJ 205). Accordingly, the

impugned orders in these cases are quashed with a direction to the

competent authority to reconsider the applications, in the light of the law

existing before 01.09.2025.

The writ petitions are disposed of as above.

Sd/-

MOHAMMED NIAS C.P. JUDGE

okb/ 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (64)

APPENDIX OF WP(C) NO. 36460 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE PROCEEDINGS OF THE 1 ST RESPONDENT DATED 19.6.2025 Exhibit P2 TRUE COPY OF THE DECISION IN THE ADDITIONAL AGENDA OF THE 1 ST RESPONDENT DATED 19.6.2025 Exhibit P3 TRUE COPY OF THE JUDGMENT REPORTED IN 2020(2) KHC 357 SHAHUBUDHEEN AND OTHERS V STATE TRANSPORT AUTHORITY AND OTHERS;

Exhibit P4 TRUE COPY OF THE NOTIFICATION DATED 5.3.2024 Exhibit P5 TRUE COPY OF THE REGISTRATION PARTICULARS OF THE VEHICLE KL10-AB-8102.

RESPONDENT EXHIBITS

Exhibit R3 (b) The copy of the judgment of this Honourable Court in W.A. 454/2023 dated 21.03.2023 Exhibit R3(c) True copy of the decision of the STA dated 8.08.2025 Exhibit R3(d) Relevant extract of the bus body code Exhibit R3(a) True copy of the relevant pages of decision of STA dated 24.1.2025 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (65)

APPENDIX OF WP(C) NO. 20638 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE APPLICATION FOR REGULAR PERMIT SUBMITTED BY THE PETITIONER DATED 10.08.2024 ALONG WITH FEES RECEIPT Exhibit P2 TRUE PHOTOCOPY OF THE JUDGMENT IN W.P. (C) NO.

29780/2024 DATED 22.08.2024 OF THE HON'BLE HIGH COURT OF KERALA Exhibit P3 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

Exhibit P4 TRUE PHOTOCOPY OF THE REQUEST DATED 19.05.2025 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT Exhibit P5 TRUE PHOTOCOPY OF THE REGISTRATION CERTIFICATE OF STAGE CARRIAGE BEARING REGN. NO. KL-51-4525 Exhibit P6 TRUE PHOTOCOPY OF THE JUDGMENT IN W.A. NO.

454/2023 DATED 21.03.2023 OF THE HON'BLE HIGH COURT OF KERALA 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (66)

APPENDIX OF WP(C) NO. 21253 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE APPLICATION FOR REGULAR PERMIT SUBMITTED BY THE PETITIONER BEFORE THE FIRST RESPONDENT DATED 12.06.2023 Exhibit P2 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 24.10.2024 VIDE ITEM NO.13 Exhibit P3 TRUE PHOTOCOPY OF THE JUDGMENT IN W.P. (C) NO.

4032/2025 DATED 31.01.2025 OF THE HON'BLE HIGH COURT OF KERALA Exhibit P4 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

Exhibit P5 TRUE PHOTOCOPY OF THE JUDGMENT IN W.A. NO.

454/2023 DATED 21.03.2023 OF THE HON'BLE HIGH COURT OF KERALA RESPONDENT ANNEXURES

Annexure R2(a) true copy of the decision dated 23.01.2025.

2026:KER:9822 W.P(C).36460/25 & Conn. Cases (67)

APPENDIX OF WP(C) NO. 24048 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE APPLICATION FOR REGULAR PERMIT SUBMITTED BY THE PETITIONER BEFORE THE FIRST RESPONDENT DATED 30.04.2024 Exhibit P2 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

Exhibit P3 TRUE PHOTOCOPY OF THE REGISTRATION CERTIFICATE OF PETITIONER'S STAGE CARRIAGE BEARING REGISTRATION NO. KL-09-AP-6320 Exhibit P4 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

Exhibit P5 TRUE PHOTOCOPY OF THE JUDGMENT IN W.A. NO.

454/2023 DATED 21.03.2023 OF THE HON'BLE HIGH COURT OF KERALA RESPONDENT EXHIBITS

Exhibit R1(a) True copy of the decision of STA dated 24-01-

2026:KER:9822 W.P(C).36460/25 & Conn. Cases (68)

APPENDIX OF WP(C) NO. 24059 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE APPLICATION FOR REGULAR PERMIT SUBMITTED BY THE PETITIONER BEFORE THE FIRST RESPONDENT DATED 15.01.2024 Exhibit P2 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

Exhibit P3 TRUE PHOTOCOPY OF THE REGISTRATION CERTIFICATE OF PETITIONER'S STAGE CARRIAGE BEARING REGISTRATION NO. KL-65-8837 Exhibit P4 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

Exhibit P5 TRUE PHOTOCOPY OF THE JUDGMENT IN W.A. NO.

454/2023 DATED 21.03.2023 OF THE HON'BLE HIGH COURT OF KERALA RESPONDENT ANNEXURES

Annexure R2(a) True copy of the State Transport Authority decision dated 24.01.2025 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (69)

APPENDIX OF WP(C) NO. 33089 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE PROCEEDINGS OF THE 1 ST RESPONDENT DATED 19.6.2025 Exhibit P2 TRUE COPY OF THE DECISION IN THE ADDITIONAL AGENDA OF THE 1ST RESPONDENT DATED 19.6.2025 Exhibit P3 TRUE COPY OF THE JUDGMENT REPORTED IN 2020(2) KLT 211 Exhibit P4 TRUE COPY OF THE NOTIFICATION DATED 5.3.2024 Exhibit P5 TRUE COPY OF THE REGISTRATION PARTICULARS OF THE VEHICLE KL-17/D 2134 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (70)

APPENDIX OF WP(C) NO. 35967 OF 2025

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY FO THE DECISION 1ST RESPONDENT DATED 19.06.2025 VIDE ITEM NO.75 OF THE 1ST RESPONDENT Exhibit P2 TRUE COPY OF THE RELEVANT PORTION OF THE DECISION OF THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM DATED 8.08.2025 Exhibit P3 TRUE COPY OF THE NOTICE BEARING NO.

D1/278/2025-TC DATED 8.09.2025 ISSUED BY THE 3RD RESPONDENT 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (71)

APPENDIX OF WP(C) NO. 35983 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE DECISION OF THE 1ST RESPONDENT DATED 19.6.2025 GRANTING REGULAR

Exhibit P2 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 19.6.2025 GRANTING REGULAR

Exhibit P3 TRUE COPY OF THE DECISION OF THE 1ST RESPONDENT DATED 19.6.2025 GRANTING REGULAR

Exhibit P4 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT VIDE ITEM NO.22 DATED 19.6.2025 GRANTING REGULAR PERMIT TO THE 4TH PETITIONER Exhibit P5 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT VIDE ITEM NO.56 DATED 19.6.2025 GRANTING REGULAR PERMIT TO THE 5TH PETITIONER Exhibit P6 TRUE COPY OF THE DECISION IN THE ADDITIONAL AGENDA OF THE 1ST RESPONDENT DATED 19.6.2025 Exhibit P7 TRUE COPY OF THE JUDGMENT REPORTED IN 2020 (2) KHC 357 SHAHUBUDHEEN AND OTHERS V. STATE TRANSPORT AUTHORITY THIRUVANATHAPURAM AND OTHERS ,HIGH COURT OF KERALA Exhibit P8 TRUE COPY OF THE NOTIFICATION DATED 5.3.2024 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (72)

APPENDIX OF WP(C) NO. 36019 OF 2025

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY FO THE DECISION 1ST RESPONDENT DATED 19.06.2025 VIDE ITEM NO.74 OF THE 1ST RESPONDENT I Exhibit P2 THE COPY OF THE RELEVANT PORTION OF THE DECISION OF THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM DATED 8.08.2025 Exhibit P3 THE COPY OF THE NOTICE BEARING NO.

D1/278/2025-TC DATED 8.09.2025 ISSUED BY THE 3RD RESPONDENT 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (73)

APPENDIX OF WP(C) NO. 36491 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 5.7.2025 WITH ENDORSEMENT DATED 19.8.2025 Exhibit P2 TRUE COPY OF THE REGISTRATION PARTICULARS IN RESPECT OF KL72-A-1801 EVIDENTLY SHOWING THAT THE VEHICLE IS REGISTERED ON 8.3.2016 Exhibit P3 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 5.7.2025 SIGNED FOR COMMUNICATION ON 19.8.2025 Exhibit P4 TRUE COPY OF THE LETTER PRODUCING THE CURRENT RECORDS OF 2ND PETITIONER'S VEHICLE KL-11-AB-

Exhibit P5 TRUE COPY OF THE JUDGMENT REPORTED IN 2020(2) KHC 357 Exhibit P6 TRUE COPY OF THE NOTIFICATION DATED 5.3.2024 RESPONDENT EXHIBITS

EXHIBIT R3(b) The copy of the judgment of this Honourable Court in W A 454/2023 dated 21.03.2023 EXHIBIT R3(c) True copy of the decision of the STA dated 8/8/2025 EXHIBIT R3(d) Relevant extract of the bus body code. EXHIBIT R3(a) The true copy of the decision of the STA dated 24.01.2025 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (74)

APPENDIX OF WP(C) NO. 37193 OF 2025

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE DECISION OF THE 1ST RESPONDENT NO. G/182548/2024/C DATED 6.05.2025 VIDE ITEM NO.11 Exhibit P2 THE COPY OF THE NOTICE OF TIMING CONFERENCE DATED 13.08.2025 ISSUED BY THE 2ND RESPONDENT Exhibit P3 THE COPY OF THE RELEVANT PORTION OF THE DECISION OF THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM DATED 8.08.2025 Exhibit P4 THE COPY OF THE NOTICE BEARING NO.

D1/278/2025-TC DATED 8.09.2025 ISSUED BY THE 3RD RESPONDENT 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (75)

APPENDIX OF WP(C) NO. 39009 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE APPLICATION SUBMITTED THE PETITIONER FOR THE REGULAR PERMIT BEFORE THE 1ST RESPONDENT Exhibit P2 TRUE OF THE DECISION DATED 24.08.2024 TAKEN BY THE 1ST RESPONDENT RTA IN THE MEETING HELD ON 24.08.2024 Exhibit P3 TRUE COPY OF THE DECISION TAKEN BY THE 1ST RESPONDENT RTA IN THE MEETING HELD ON 05.03.2025 Exhibit P4 . TRUE COPY OF THE JUDGMENT DATED 20.02.2025

Exhibit P5 TRUE COPY OF THE DECISION DATED 24.09.2025 OF THE 1ST RESPONDENT 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (76)

APPENDIX OF WP(C) NO. 39598 OF 2025

PETITIONER EXHIBITS

Exhibit.P-1 A TRUE COPY OF THE NOTICE DATED 22/08/2025 ISSUED BY THE 4TH RESPONDENT Exhibit.P-2 A TRUE COPY OF THE RELEVANT PORTION OF THE DECISION OF THE 3RD RESPONDENT DATED 08/08/2025 Exhibit.P-3 A TRUE COPY OF THE NOTICE DATED 03/09/2025 ISSUED BY THE 4TH RESPONDENT Exhibit.P-4 A TRUE COPY OF THE LETTER DATED 08/09/2025 ISSUED BY THE 3RD RESPONDENT Exhibit.P-5 A TRUE COPY OF THE NOTICE DATED 08/09/2025 ISSUED BY THE 4TH RESPONDENT Exhibit.P-6 A TRUE COPY OF THE NOTICE ISSUED BY THE 4TH RESPONDENT DATED 10/10/2025 Exhibit.P-7 A TRUE COPY OF THE NOTICE ISSUED BY THE 4TH RESPONDENT DATED NIL RESPONDENT ANNEXURES

Annexure R15 (a) A TRUE COPY OF THE REPRESENTATION DATED 05.07.2025 SUBMITTED BY THE 1ST APPLICANT Annexure R15 (b) A TRUE COPY OF THE REPRESENTATION DATED 01.07.2025 SUBMITTED BY THE 2ND APPLICANT Annexure R15(c) A TRUE COPY OF THE AGENDA OF THE MEETING OF THE STA DATED 7/8/2025 HELD ON 08.08.2025 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (77)

APPENDIX OF WP(C) NO. 43308 OF 2025

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE APPLICATION FOR REGULAR PERMIT SUBMITTED BY THE PETITIONER Exhibit P2 THE TRUE COPY OF THE ORDER OF THE 1ST RESPONDENT BEARING NO. G/222234/2023/C DATED 5.08.2025 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (78)

APPENDIX OF WP(C) NO. 43370 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE APPLICATION FOR REGULAR PERMIT SUBMITTED BY THE PETITIONER BEFORE THE FIRST RESPONDENT DATED 19.02.2024 Exhibit P2 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 24.10.2024 VIDE ADDITIONAL ITEM NO.3 Exhibit P3 TRUE PHOTOCOPY OF THE REGISTRATION PARTICULARS OF PETITIONER'S STAGE CARRIAGE BEARING REGISTRATION NO.KL-53-A-2090 Exhibit P4 TRUE PHOTOCOPY OF THE REQUEST DATED 31.01.2025 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT Exhibit P5 TRUE PHOTOCOPY OF THE JUDGMENT IN W.P. (C) NO.

4434/2025 DATED 04.02.2025 OF THE HON'BLE HIGH COURT OF KERALA Exhibit P6 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

2026:KER:9822 W.P(C).36460/25 & Conn. Cases (79)

APPENDIX OF WP(C) NO. 43600 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

WITH RESPECT TO THE FIRST PETITIONER ON THE ROUTE THRITHALA - VALANCHERY Exhibit P2 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

WITH RESPECT TO THE FIRST PETITIONER ON THE ROUTE PALLIPPURAM - PATTAMBI Exhibit P3 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

WITH RESPECT TO THE 2ND PETITIONER ON THE ROUTE KARIYANNUR - KONDURKARA Exhibit P4 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 19.06.2025 IN THE ADDITIONAL AGENDA Exhibit P5 TRUE PHOTOCOPY OF THE NOTIFICATION VIDE G.O. (P) NO. 4/2024/TRANS. DATED 05.03.2024 ISSUED BY THE GOVERNMENT 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (80)

APPENDIX OF WP(C) NO. 44593 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 10.06.2025 Exhibit P2 TRUE COPY OF THE GOVERNMENT NOTIFICATION IN G.O.(P)NO. 4/2024/TRANS. DATED 05.03.2024

Exhibit P3 TRUE COPY OF THE LETTER DATED 08.09.2025 ALONG WITH THE RELEVANT EXTRACT OF THE DECISION RENDERED BY THE 3RD RESPONDENT DATED 08.08.2025 DECIDING TO IMPLEMENT BS-VI EXHAUST EMISSION STANDARDS AND AIS-052 CODE OF PRACTICE WITH EFFECT FROM 01.09.2025 Exhibit P4 TRUE COPY OF THE RELEVANT EXTRACT OF THE AGENDA OF THE RTA MEETING OF THE 1ST RESPONDENT DATED 10.09.2025 BEARING ITEM NO. 02 (07G1/125/2025-KL07) 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (81)

APPENDIX OF WP(C) NO. 44753 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 10.06.2025 Exhibit P2 TRUE COPY OF THE GOVERNMENT NOTIFICATION IN G.O.(P)NO. 4/2024/TRANS. DATED 05.03.2024

Exhibit P3 TRUE COPY OF THE LETTER DATED 08.09.2025 ALONG WITH THE RELEVANT EXTRACT OF THE DECISION RENDERED BY THE 3RD RESPONDENT DATED 08.08.2025 DECIDING TO IMPLEMENT BS-VI EXHAUST EMISSION STANDARDS AND AIS-052 CODE OF PRACTICE WITH EFFECT FROM 01.09.2025 Exhibit P4 TRUE COPY OF THE RELEVANT EXTRACT OF THE AGENDA OF THE RTA MEETING OF THE 1ST RESPONDENT DATED 10.09.2025 BEARING ITEM NO. 02 (07G1/125/2025-KL07) 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (82)

APPENDIX OF WP(C) NO. 45194 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE APPLICATION FOR REGULAR PERMIT SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT DATED 17.11.2023 Exhibit P2 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

2026:KER:9822 W.P(C).36460/25 & Conn. Cases (83)

APPENDIX OF WP(C) NO. 45491 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 19.7.2025 WITH COMMUNICATION DATED 4.11.2025 Exhibit P2 RUE COPY OF THE REGISTRATION PARTICULARS IN RESPECT OF KL 13/P 6116 Exhibit P3 TRUE COPY OF THE NOTIFICATION DATED 5.3.2024 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (84)

APPENDIX OF WP(C) NO. 298 OF 2026

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE APPLICATION DATED 11.04.2016 SUBMITTED BY THE PETITIONER FOR REGULAR PERMIT BEFORE THE 3RD RESPONDENT REGIONAL TRANSPORT AUTHORITY Exhibit P2 TRUE COPY OF THE DECISION OF THE 3RD RESPONDENT, REGIONAL TRANSPORT AUTHORITY, PATHANAMTHITTA, IN THE MEETING HELD ON 11.03.2025 Exhibit P3 TRUE COPY OF THE JUDGMENT DATED 30.05.2025 IN W.P. (C) NO.19820/2025 ON THE FILES OF THIS HON'BLE COURT Exhibit P4 TRUE COPY OF THE DECISION OF THE 3RD RESPONDENT GRANTING REGULAR PERMIT TO THE PETITIONER Exhibit P5 TRUE COPY OF THE RELEVANT PORTION OF THE DECISION DATED 08.08.2025 OF THE 1ST RESPONDENT Exhibit P6 TRUE COPY OF THE COMMUNICATION DATED 08.09.2025 OF THE SECRETARY OF THE 1ST RESPONDENT, TO ALL THE REGIONAL TRANSPORT AUTHORITIES.

2026:KER:9822 W.P(C).36460/25 & Conn. Cases (85)

APPENDIX OF WP(C) NO. 45495 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 19.6.2025 Exhibit P2 TRUE COPY OF THE DECISION IN THE ADDITIONAL AGENDA OF THE 1ST RESPONDENT DATED 19.6.2025 Exhibit P3 TRUE COPY OF THE NOTIFICATION DATED 5.3.2024 Exhibit P4 TRUE COPY OF THE REGISTRATION PARTICULARS OF THE VEHICLE KL 65/X 7220 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (86)

APPENDIX OF WP(C) NO. 46004 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

WITH RESPECT TO THE PETITIONER ON THE ROUTE KARAMPATHOOR - PATTAMBI Exhibit P2 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 19.06.2025 IN THE ADDITIONAL AGENDA Exhibit P3 TRUE PHOTOCOPY OF THE NOTIFICATION VIDE G.O. (P) NO. 4/2024/TRANS. DATED 05.03.2024 ISSUED BY THE GOVERNMENT 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (87)

APPENDIX OF WP(C) NO. 46037 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

WITH RESPECT TO THE 1ST PETITIONER ON THE ROUTE KANGAPUZHA - UPPUNGALKADAVU Exhibit P2 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST

WITH RESPECT TO THE 2ND PETITIONER ON THE ROUTE MANNOOR - PATTAMBI Exhibit P3 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 19.06.2025 IN THE ADDITIONAL AGENDA Exhibit P4 TRUE PHOTOCOPY OF THE NOTIFICATION VIDE G.O. (P) NO. 4/2024/TRANS. DATED 05.03.2024 ISSUED BY THE GOVERNMENT 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (88)

APPENDIX OF WP(C) NO. 46057 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE PROCEEDINGS OF THE 1ST RESPONDENT DATED 19.6.2025 Exhibit P2 TRUE COPY OF THE DECISION IN THE ADDITIONAL AGENDA OF THE 1ST RESPONDENT DATED 19.6.2025 Exhibit P3 TRUE COPY OF THE NOTIFICATION DATED 5.3.2024 2026:KER:9822 W.P(C).36460/25 & Conn. Cases (89)

APPENDIX OF WP(C) NO. 48223 OF 2025

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE DECISION 1ST RESPONDENT DATED 19.06.2025 VIDE ITEM NO.41 OF THE 1ST RESPONDENT Exhibit P2 THE TRUE COPY OF THE DECISION 1ST RESPONDENT DATED 23.09.2025 VIDE ITEM NO.4 OF THE 1ST RESPONDENT IS PRODUCED Exhibit P3 THE COPY OF THE RELEVANT PORTION OF THE DECISION OF THE STATE TRANSPORT AUTHORITY, THIRUVANANTHAPURAM DATED 8.08.2025 Exhibit P4 THE COPY OF THE NOTICE BEARING NO.

D1/278/2025-TC DATED 8.09.2025 ISSUED BY THE 3RD RESPONDENT

 
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