High Court Kerala High Court

S.A.Anand Aravind vs The Regional Transport … on 21 October, 2008

Kerala High Court
S.A.Anand Aravind vs The Regional Transport … on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26571 of 2008(L)


1. S.A.ANAND ARAVIND, SANKARANTHADATHIL
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER/LICENSING
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/10/2008

 O R D E R
                        V.GIRI, J.
        -------------------------
              W.P.(C).No.26571 of 2008
        -------------------------
         Dated this the 21ST day of October, 2008.


                      JUDGMENT

The petitioner had a driving licence

authorising him to drive Light Motor Vehicles and

Motor Cycles. It seems that he lost the same.

Therefore, he applied for a duplicate copy.

Ext.P1 is the application filed by the petitioner

and the same is pending.

Having heard learned Government Pleader

also, the writ petition is disposed of directing

the respondent to consider the petitioner’s

request for duplicate copy of his driving licence,

contained in Ext.P1 and do the needful, within a

period of two months from the date of receipt of a

copy of this judgment.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//