IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2841 of 2008(L)
1. ABOOBACKER K.M., S/O. MAMMU KULSU,
... Petitioner
Vs
1. THE REGISTERING AUTHORITY,
... Respondent
2. THE MOTOR VEHICLES INSPECTOR,
For Petitioner :SRI.S.SOMAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/04/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 2841 of 2008
-------------------------------------
Dated: APRIL 4, 2008
JUDGMENT
The application for registration of a vehicle has been returned
with an endorsement that the chassis has been extended by 55 cms.
from the approved pattern. Ext.P4 contains the certificate of
inspection by the Motor Vehicles Inspector. Learned counsel for
the writ petitioner asserts before this court that this is a factual
mistake and that therefore the matter needs to be re-examined.
2. If, as stated by the learned counsel for the petitioner, a
mistake has happened, it is a factual matter to be examined and if
there is a mistake, that needs to be corrected.
3. Therefore, I dispose of this writ petition directing that the
2nd respondent shall, on production of a copy of this judgment,
verify once again whether the length of the chassis
(No.357251KS2831777) and, if it is found that there is no
extension of the approved length as noticed in Ext.P4, the matter
will be placed before the 1st respondent for further action on the
WP(C) 2841/08
Page numbers
application.
4. The 2nd respondent shall complete the process within two
weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-