IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21345 of 2010(P)
1. K.M.RAVEENDRAN, KAIPURATH MELATHIL
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :29/07/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 21345 OF 2010 P
-----------------------------------------------------------
Dated this the 29th July, 2010.
JUDGMENT
The petitioner has filed this writ petition seeking a direction
for transfer of the permit as well as the vehicle bearing registration
No: KL-10 S 9293 to the name of the petitioner for the reason that
the original permit holder who was his mother-in-law had expired.
Since transfer of the permit as well as the vehicle could be made
only in favour of one of the legal heirs, an objection was taken by
the learned senior Govt. Pleader that the application filed by the
petitioner was not capable of being allowed. Thereupon, it is
submitted by the petitioner that an application in the proper form
has been submitted by his wife Smt.P.Geetha who is one of the
legal heirs, supported by all the necessary documents that are
required to substantiate her claim. If such an application has been
made, the respondent shall consider the same in accordance with
law and shall pass appropriate orders thereon expeditiously. This
writ petition is disposed of as above. No costs.
K. SURENDRA MOHAN
Judge
jj
2
3