High Court Kerala High Court

M.Abdul Nazar vs The Regional Transport Officer on 19 January, 2009

Kerala High Court
M.Abdul Nazar vs The Regional Transport Officer on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36859 of 2008(K)


1. M.ABDUL NAZAR ,MULLAPPALLY HOUSE
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER
                       ...       Respondent

2. THE DEPUTY TRANSPORT COMMISSIONER

3. THE SPECIAL DEPUTY TAHSILDAR

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/01/2009

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No. 36859 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 19th day of January, 2009

                                     JUDGMENT

According to the petitioner, petitioner has preferred Ext.P3

appeal and Ext.P4 stay petition.

2. Heard learned counsel for the petitioner and the learned

Government Pleader. Learned Government Pleader points out that the

appeal preferred by the petitioner has been returned to the petitioner for

curing the defects.

The writ petition is disposed of as follows:

There will be a direction to the second respondent to consider

and take a decision on Ext.P4 application for stay within a period of one

month provided Ext.P3 appeal has been filed in time and represented after

curing the defects. I make it clear that I have not expressed any opinion

regarding the merits or maintainability of the appeal. Till such time orders

are passed, coercive steps against vehicle No. KL 11 G 8087 will be kept in

abeyance.

(K.M. JOSEPH, JUDGE)

sb