IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26551 of 2007(J)
1. E.VIJAYAKUMAR,
... Petitioner
Vs
1. THE ADDITIONAL REGISTERING AUTHORITY,
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER,
For Petitioner :SRI.MILLU DANDAPANI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :/ /
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 26551 OF 2007 J
= = = = = = = = = = = = = = = =
Dated this the 6th September, 2007
J U D G M E N T
Against the refusal to register the vehicle of the
petitioner, he has moved the appellate authority by
filing Ext. P3 appeal which is stated to be pending.
Taking into consideration the submission that the
appeal is pending and that the vehicle is lying idle I
am inclined to dispose of the writ petition itself
directing the 2nd respondent, the appellant authority to
consider and pass orders on Ext. P3. Such orders shall
be passed on the appeal as expeditiously as possible,
at any rate within a period of two weeks from the date
of receipt of a copy of this judgment.
Petitioner is directed to produce a copy of this
judgment before the 2nd respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-