High Court Kerala High Court

V.Prabhakaran vs The Regional Trnsport on 17 March, 2009

Kerala High Court
V.Prabhakaran vs The Regional Trnsport on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5847 of 2009(A)


1. V.PRABHAKARAN, 1190/9,LAILA MANDIRAM,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRNSPORT
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/03/2009

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                        W.P(C).No.5847 of 2009

                      ==================

                Dated this the 17th day of March, 2009

                            J U D G M E N T

The petitioner challenges Ext.P3 order, whereby the registration

of the petitioner’s vehicle has been cancelled invoking Section 55(5)

of the Motor Vehicles Act. The petitioner has a right of appeal under

Section 57 of the Motor Vehicles Act against that order. Therefore, I

am not inclined to entertain this writ petition. Accordingly, this writ

petition is dismissed without prejudice to the right of the petitioner to

avail of the appellate remedy.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                             P.A. to Judge