IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11566 of 2008(B)
1. K.K.HASSANKUNHI, POOVATH HOUSE, NEAR
... Petitioner
2. T.P.ASOOTY, PALAKKOT HOUSE,P.O. MAMBRAM,
Vs
1. THE TRANSPORT COMMISSIONER,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.O.D.SIVADAS
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) 11566 of 2008
-------------------------------------
Dated: APRIL 4, 2008
JUDGMENT
Counsel for the petitioners submits that pursuant to Ext.P2,
request for concurrence was considered by the RTA, Thrissur and
the same was rejected. He made an application for a copy of the
proceedings, that also had been turned down by Ext.P3.
2. One of the reasons stated is that there is no time-limit for
issuing the certified copies. The manner in which the petitioners’
request was dealt with cannot be appreciated. If a person is
aggrieved by an order affecting his legal rights, he is entitled to
pursue the statutory remedies. If that requires production of copy
of an order, he should be given such copy without delay.
3. In view of this, the writ petition is disposed of directing
that the 2nd respondent shall issue copy of the decision of the RTA,
Thrissur, taken on Exts.P1 and P2. This shall be done as
WP(C) 11566 of 2008
Page numbers
expeditiously as possible, at any rate, within two weeks of
production of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC, JUDGE
mt/-