IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20691 of 2009(F)
1. A.J.JOHN, ATTUVARATHU PUTHEN BUNGLOW
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
3. UNION OF INDIA, REPRESENTED BY
For Petitioner :SRI.P.RAVINDRA NATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).20691/2009
--------------------
Dated this the 3rd day of August, 2009
JUDGMENT
This Court had in Writ Petition No.30126/2007 and
Connected Cases dealt with the issue regarding
modernisation of Pollution Testing Centres. Pursuant to
the directions issued by this Court, Ext.P5 circular
No.03/08 was issued by the Government. Petitioner was
running a Testing Centre earlier in Kottayam. He
thereafter, wanted to shift the same to Kollam. The period
of licence originally issued to him had expired and the
application filed by him for renewal of licence, in the new
centre was proposed to be treated as a fresh application.
This communication issued to the petitioner vide Ext.P4,
taking note of Ext.P5, has been challenged by the
petitioner in the writ petition.
2. Ext.P5 is applicable to all the Pollution Testing Centres
as well. Ext.P4 only refers to Ext.P5. I do not find any
grounds to interfere with Exts.P4 and P5. Writ petition is
dismissed accordingly.
V.GIRI,
Judge
mrcs