IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17980 of 2009(N)
1. N.JAYADEVAN, S/O.NARAYANAN,
... Petitioner
Vs
1. THE LICENSING AUTHORITY, ERNAKULAM.
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).17980/2009
--------------------
Dated this the 29th day of June, 2009
JUDGMENT
Petitioner is a driver holding Ext.P1 licence
which was valid upto 5.6.2009. He filed an
application, Ext.P2, for renewal of the licence which he
alleges has not been entertained, as per Rule 8 of the
Central Motor Vehicles Rules which reads as follows:-
“The minimum educational qualification in
respect of an applicant for obtaining a
license to drive a transport vehicle shall be
a pass in the eighth standard.
Provided that the minimum educational
qualification specified in this Rule shall not
apply the case of –
(i)renewal of driving license to drive a
transport vehicle;
(ii).addition of another class of transport
vehicle to the driving license.
Already held before the commencement of
the Motor Vehicles [Amendment] Rules,
2007.
W.P.(C).17980/09
2
2. Learned counsel for the petitioner is right in
submitting that the minimum educational qualification
required as above, will not apply to the case of
renewal of a licence. If that be so, Ext.P2 shall be
entertained, and orders shall be passed within three
weeks from the date of receipt of a copy of this
judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs