High Court Kerala High Court

K.P.Faizal vs The Secretary on 21 December, 2010

Kerala High Court
K.P.Faizal vs The Secretary on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37985 of 2010(W)


1. K.P.FAIZAL, KUTTI KUTHIYA PARAMBIL (H)
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

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

 Dated :21/12/2010

 O R D E R
                        C.T. RAVIKUMAR, J
          - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                  W.P.(C)No. 37985 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -

        Dated this the 21st day of December, 2010


                          J U D G M E N T

The grievance of the petitioner is with respect to

the inaction on the part of the respondent despite the receipt

of Ext.P1 application submitted by the petitioner for re-issue

of temporary permit under section 87(1)(c) of Motor Vehicles

Act,1988.

I have heard the learned counsel for the petitioner as

also the learned Government Pleader. According to the

petitioner Ext.P1 is an application filed in terms of the

provisions under section 87(1)(c) of Motor Vehicles Act.

Therefore, in case, the said application has been received and

pending, the respondent shall consider the same and pass

orders thereon in accordance with law. This shall be done

expeditiously, at any rate within a period of two weeks from

the date of receipt of a copy of this judgment.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma

//true copy//

P.A to Judge