IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26831 of 2008(T)
1. MADHU, KARIMALI, CHERPU (P.O),
... Petitioner
Vs
1. THE ADDITIONAL REGISTERING AUTHORITY,
... Respondent
For Petitioner :SRI.P.GOPINATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/12/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NOs. 26831 & 26863 of 2008
---------------------------------
Dated this the 2nd day of December, 2008.
JUDGMENT
Common issues are involved in these writ petitions.
Therefore, they have been heard together and are being
disposed of by this common judgment.
2. I will refer to the facts in WPC.23831/2008 at the first
instance. The petitioner is a registered owner of Mahindra and
Mahindra Pickup Truck/van. The petitioner’s vehicle is registered
as light motor vehicle. The petitioner applied for change of
class of vehicle as a towing vehicle by fitment of a small crane
and allied equipments. An application in this regard was
rejected by the respondent herein under Ext.P2 and the same
has been challenged in this writ petition. Reference is made to
Ext.P3 judgment wherein detailed guidelines are issued by this
court with regard to an application under section 52 of the Motor
Vehicles Act seeking permission for conversion of the vehicle. I
am not inclined to consider the merits of the contentions raised
by the petitioner, though I agree with the learned counsel for
WPC.26831 & 26863 of /2008 2
the petitioner that the directions issued by this court in Ext.P3
judgment is applicable in terms of section 52 of the Motor
Vehicles Act. If the petitioner moves an appeal under section 57
before the appellate authority within three weeks from today, the
appeal shall be taken and considered by the appellate authority
on merits and a decision shall be taken after hearing the
petitioner in the light of Ext.P3 judgment within one month from
the date of receipt of a copy of this judgment
V. GIRI, JUDGE.
Pmn/ WPC.26831 & 26863 of /2008 3