IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25238 of 2007(D)
1. JOJI EDATTEL,EDATTEL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/09/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 25238 OF 2007D
= = = = = = = = = = = = = = = =
Dated this the 17th September, 2007
J U D G M E N T
The only ground on which clearance certificate
sought for was declined is the pendency of check
reports. It is mentioned in Ext. P4 that in view of
that it is not possible to issue clearance certificate.
By Ext. P4 the petitioner was also directed to clear
the check reports pending with the R.T.O., Idukki and
produce the clearance certificate. The petitioner does
not want to compound the check report. If he does not
compound those offences the respondents are at liberty
to proceed against the petitioner and his permit in
accordance with law. However, subject to that the
clearance certificate can be issued. In view of this,
the writ petition is disposed of directing the
respondents to issue clearance certificate as sought
for by the petitioner by accepting Ext. P3 Undertaking.
ANTONY DOMINIC
JUDGE
jan/-