High Court Kerala High Court

M.R. Mohandas vs State Of Kerala on 17 March, 2008

Kerala High Court
M.R. Mohandas vs State Of Kerala on 17 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8918 of 2008(J)


1. M.R. MOHANDAS, ADVOCATE, MOHAN VILAS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ADDITIONAL LAW SECRETARY AND COMPETENT

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/03/2008

 O R D E R
                           ANTONY DOMINIC, J.
                         ===============
                       W.P.(C) NO. 8918 OF 2008 J
                     ====================

                Dated this the 17th day of March, 2008

                                J U D G M E N T

The challenge in this writ petition is against Ext.P5.

2. By Ext.P5, an application made by the petitioner for

appointment as notary public has been rejected. The reason stated in

Ext.P5 is that the maximum permissible is 563 notaries in the State and

since the number of notaries exceeded the number prescribed, Ext.P1 was

rejected. Petitioner contends that subsequent to Ext.P5, by amendment to

the Notaries Act, the number has now been enhanced to 845. It is on that

ground now the petitioner seeks to impugn Ext.P5.

3. Since at the time when Ext.P5 was issued, the maximum

number permissible was 563, I do not find any fault with Ext.P5.

However, now that by Ext.P6, the maximum number has been enhanced

to 845, if the petitioner is still interested, the course open to the petitioner

is to make a fresh application.

In view of the above, I dispose of this writ petition leaving it open to

the petitioner to make a fresh application for appointment as notary, in

which case, the same shall be considered and orders passed.

ANTONY DOMINIC,JUDGE.

Rp