High Court Kerala High Court

Raveendran vs The Regional Transport … on 29 July, 2008

Kerala High Court
Raveendran vs The Regional Transport … on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21909 of 2008(G)


1. RAVEENDRAN, THUSHARA, AGASTHACODE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER-CUM-MOTOR
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KOLLAM.

3. THE DEPUTY TAHSILDAR, (REVENUE RECOVERY)

4. THE VILLAGE OFFICER, ANCHAL, KOLLAM.

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :29/07/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.21909 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 29th day of July, 2008

                                      JUDGMENT

Aggrieved by Ext.P1, petitioner has preferred Ext.P2. In the

meantime, Ext.P3 recovery notice has been served on the petitioner.

2. I heard learned counsel for the petitioner and the learned

Government Pleader.

3. Learned Government Pleader submits that Ext.P2 is being

examined and some discrepancies have been noticed and action is being

taken.

In the light of this, the writ petition is disposed of directing the

first respondent to consider and take a decision on Ext.P2 in accordance

with law within a period of three weeks from the date of receipt of a copy of

this judgment and communicate the same to the petitioner. Till such as a

decision is taken, Ext.P3 will be kept in abeyance.

(K.M. JOSEPH, JUDGE)

sb