High Court Kerala High Court

Joji Edattel vs The Secretary on 17 September, 2007

Kerala High Court
Joji Edattel vs The Secretary on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25238 of 2007(D)


1. JOJI EDATTEL,EDATTEL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/09/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 25238 OF 2007D
            = = = = = = = = = = = = = = = =

          Dated this the 17th September, 2007

                    J U D G M E N T

The only ground on which clearance certificate

sought for was declined is the pendency of check

reports. It is mentioned in Ext. P4 that in view of

that it is not possible to issue clearance certificate.

By Ext. P4 the petitioner was also directed to clear

the check reports pending with the R.T.O., Idukki and

produce the clearance certificate. The petitioner does

not want to compound the check report. If he does not

compound those offences the respondents are at liberty

to proceed against the petitioner and his permit in

accordance with law. However, subject to that the

clearance certificate can be issued. In view of this,

the writ petition is disposed of directing the

respondents to issue clearance certificate as sought

for by the petitioner by accepting Ext. P3 Undertaking.

ANTONY DOMINIC
JUDGE

jan/-