High Court Madras High Court

Mr.S.Govindaraman vs Mr.N.Sakthivel on 10 June, 2011

Madras High Court
Mr.S.Govindaraman vs Mr.N.Sakthivel on 10 June, 2011
       

  

  

 
 
 ?IN THE HIGH COURT OF JUDICATURE AT MADRAS
%DATED: 10/06/2011
*CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
+WP.12902 of 2011
#M.Rathnambal
$Regional Transport Authority
!FOR PETITIONER : Mr.S.Govindaraman
^FOR RESPONDENT : Mr.N.Sakthivel
:ORDER

IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 10.06.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.12902 of 2011
and
M.P.No.1 of 2011

M.Rathnambal .. Petitioner.

Versus

1.The Regional Transport Authority,
Perambalur,

2.The Secretary,
The Regional Transport Authority-cum-

the Regional Transport Officer,
Perambalur. .. Respondents.

Prayer: Petition filed seeking for a writ of Mandamus, directing the second respondent to register the Force Motors Minidor (II) (D1) three wheeler Autorickshaw bearing Engine No.D38007128 and Chassis No.MC1A4CLA6AA000462 with wheel base of 1700 MM to accept the Motor Vehicles tax to issue the fitness certificate and consequently to issue the permit to the petitioner with reference to the proceedings of the first respondent herein vide 335/A3/2010, dated 20.02.2010, in granting the Autorickshaw permit to the petitioner herein.

For Petitioner : Mr.S.Govindaraman

For Respondents : Mr.N.Sakthivel,
Government Advocate

O R D E R

This writ petition has been filed praying for a writ of mandamus, directing the second respondent to register the Force Motors Minidor (II) (D1) three wheeler Autorickshaw bearing Engine No.D38007128 and Chassis No.MC1A4CLA6AA000462, with wheel base of 1700 MM to accept the Motor Vehicles tax to issue the fitness certificate and consequently to issue the permit to the petitioner, with reference to the proceedings of the first respondent herein vide 335/A3/2010, dated 20.02.2010, in granting the Autorickshaw permit to the petitioner herein.

2. Heard the learned counsel appearing for the petitioner, the learned Government Advocate appearing for the respondents.

3. In view of the earlier orders passed by this Court in a number of writ petitions, involving similar issues, including the writ petition, in W.P.No.1767 of 2011, dated 21.02.2011, the second respondent is directed to register the Force Motors Minidor (II) (D1) three wheeler Autorickshaw, bearing Engine No.D38007128 and Chassis No.MC1A4CLA6AA000462, with the wheel base of 1700 MM. The said process shall be completed within a period of two weeks from the date or receipt of a copy of this order.

The writ petition is disposed of accordingly. No costs. Consequently, connected miscellaneous petition is also closed.

Index:Yes/No 10.06.2011
Internet:Yes/No
cse
Note: Issue order copy on 14.06.2011

To

1.The Regional Transport Authority,
Perambalur,

2.The Secretary,
The Regional Transport Authority-cum-

the Regional Transport Officer,
Perambalur.

Issue order copy on 14.06.2011

M.JAICHANDREN,J.

cse

Writ Petition No.12902 of 2011
and
M.P.No.1 of 2011

10.06.2011