High Court Kerala High Court

P.Jamshed vs Regional Transport Officer on 26 November, 2008

Kerala High Court
P.Jamshed vs Regional Transport Officer on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36619 of 2007(H)


1. P.JAMSHED, S/O.ALI MOHAMMED,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.M.A.MANHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.36619 of 2007
               ----------------------------------------------
                  Dated 26th November, 2008.

                           J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“To issue a writ of mandamus directing the
respondent to register the vehicle with chassis No.416405 – FSZ

– 726891 and Engine No.497-TC-93-FSZ-870081 forthwith.”

There is already an interim order dated 11.12.2007. It is

submitted that several connected writ petitions have been closed

in terms of the interim orders, since the alteration is only minor.

In this case also, the alteration is only to the extent of 50 cms.

Therefore, leaving open the question of law, the writ petition is

disposed of in terms of the interim order.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.36619 of 2007

———————————————-

J U D G M E N T

Dated 26th November, 2008.