High Court Kerala High Court

Sreekumari vs The Regional Transport Officer on 1 September, 2008

Kerala High Court
Sreekumari vs The Regional Transport Officer on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26296 of 2008(E)


1. SREEKUMARI, W/O.SURAKUMAR,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE JOINT REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.M.TRIPTEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/09/2008

 O R D E R
                           ANTONY DOMINIC, J.

                         ===============
                      W.P.(C) NO. 26296 OF 2008 E
                    ====================

              Dated this the 1st day of September, 2008

                              J U D G M E N T

The delay in considering Ext.P5 application made by the petitioner to

the 2nd respondent is what is complained of in this writ petition. The

application is for the issue of a fresh Registration certificate in respect of a

Mahindra Mini Bus bearing Regn.No.KL 16 C 562.

2. If as stated by the petitioner, the said application has been

received, necessarily the 2nd respondent shall pass orders thereon.

3. Therefore, directing that orders on Ext.P5 shall be passed, as

expeditiously as possible, at any rate within 4 weeks of production of a

copy of this judgment, the writ petition is disposed of. Necessarily, notice

shall be given to persons who are likely to be affected by any such

decision.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp