High Court Kerala High Court

Suhaib vs The Chairman on 17 September, 2010

Kerala High Court
Suhaib vs The Chairman on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28692 of 2010(J)


1. SUHAIB, S/O.ALIKOYA,
                      ...  Petitioner
2. KRISHNANKUTTY, S/O.KESAVAN NAIR,

                        Vs



1. THE CHAIRMAN,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :17/09/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                       W.P.(C). NO.28692 OF 2010
                    --------------------------------------------

                 Dated this the 17th day of September, 2010


                                 JUDGMENT

The first petitioner is the registered owner of Autorickshaw bearing

Reg.No.KLW/4264. For the purpose of transferring the permit in respect

of the vehicle in the name of the second petitioner, they have jointly filed

an application before the second respondent on 21.12.2009. Ext.P4

proceedings would reveal that the said joint application submitted by the

petitioners was taken into consideration and a decision has been taken

thereon as item No.66 which reads as hereunder:-

“Secretary RTA is directed to conduct a detailed

enquiry in the matter and genuineness of the

application and put up the matter in the next RTA”

2. The petitioner seeks only finalisation of the proceedings and

for a direction to the respondents to take appropriate decision on the said

application based on Ext.P4. Evidently, the joint application submitted by

W.P.(C) NO.28692/2010 2

the petitioners was received by the second respondent and a decision has

been taken to conduct a detailed enquiry in the matter with respect to the

genuineness of the application and then to put up the matter in the next

RTA meeting. The learned counsel for the petitioners submitted that the

validity of certain certificates relating the said vehicle would expire

recently and therefore, an expedite decision on their application is

essential. Taking into account all the said circumstances, this Writ Petition

is disposed of in the light of Ext.P4, with a direction to the second

respondent to conduct an enquiry expeditiously and to place the report

before the first respondent to enable the first respondent to take decision

on the joint application submitted by the petitioners. At any rate, such a

decision on the joint application shall be made in the next RTA meeting or

within a period of two months from the date of receipt of a copy of this

judgment, whichever is earlier.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.28692/2010 3

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO.28692/2010 4