IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2133 of 2009(D)
1. VINOSH, S/O.ANTONY, KARUTHY HOUSE,
... Petitioner
Vs
1. THE JOINT R.T.O., IRINJALAKUDA.
... Respondent
2. ASSISTANT MOTOR VEHICLE INSPECTOR,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------------
W.P.(C).Nos. 2133 & 2138 OF 2009
-----------------------------
Dated this the 5th day of February, 2009.
JUDGMENT
Petitioners are owners of tempo travelers which are
used as delivery vans. They want to convert these vehicles
into passenger vehicles and made Ext.P4 applications to the
first respondent, seeking permission for reclassification.
Orders have not been passed and that lead the petitioners
to file these writ Petitions. Counsel is also relying on
the judgment rendered by this court in WP(c).No.16485/08
in support of the contentions.
2. Even according to the petitioner as on date,
inspection of the vehicles has not been conducted.
Therefore it is premature to pronounce on the correctness
of the claim for conversion.
3. At this stage, therefore, I direct that the first
respondent shall get the vehicles inspected and pass final
WP(c).No.2133/09&anor. /2/
orders on the applications made by the petitioners, taking
into account Ext.P6 judgment also.
4. Petitioners shall produce a copy of the judgment
before the first respondent who shall do the needful in the
manner as directed above, as expeditiously as possible and at
any rate within 4 weeks from the date of production of a copy
of the judgment.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/