IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36006 of 2010(A)
1. M.H.BADARUNNEESA, AGED 55 YEARS,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. NAGARANI @ RANI, W/O.RAJA,
3. MUSTHAFA, METTIL HOUSE,
For Petitioner :SRI.SUNIL V.MOHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :15/12/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.36006 of 2010
----------------------------------------
Dated 15th December, 2010
JUDGMENT
This writ petition has been filed by the registered owner of the
vehicle bearing registration No. KL-6B 8385 on being aggrieved by the
inaction on the part of the first respondent in considering Ext.P4
application submitted by the petitioner. Ext.P4 application was submitted
by the petitioner on 26.7.2010 with a request to issue a duplicate
Registration Certificate in terms of the provisions under Rule 97 of the
Kerala Motor Vehicles Rules, 1989. According to the petitioner, he lost
possession of the original Registration Certificate on account of reasons
beyond his control and therefore, according to him, the respondents are
bound to consider his application in accordance with the relevant
provisions. Considering the fact that the petitioner has already
approached the competent authority through Ext.P4 and Ext.P4 is still
pending before that authority, I do not think it proper for this Court to
consider the contentions raised by the petitioner on merits at this stage.
In view of the order I propose to pass in this writ petition I do not think it
necessary to issue notice to respondents 2 and 3. As already noticed
hereibefore, Ext.P4 application submitted by the petitioner with a request
WP(C).No.36006/2010 2
to issue duplicate Registration Certificate is pending before the first
respondent. Admittedly, there are some disputes between the petitioner
and respondents 2 and 3.
In the above circumstances, this writ petition is disposed of
with a direction to the first respondent to consider Ext.P4 application
submitted by the petitioner for issuance of duplicate Registration
Certificate in the light of the relevant provisions under Rule 97 of the
Kerala Motor Vehicles Rules with notice to the petitioner as also to
respondents 2 and 3. This shall be done expeditiously, at any rate within
a period of two months from the date of receipt of a copy of this
judgment.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S to Judge