High Court Kerala High Court

P.K.Bhaskaran vs The Secretary on 30 January, 2009

Kerala High Court
P.K.Bhaskaran vs The Secretary on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3195 of 2009(E)


1. P.K.BHASKARAN, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/01/2009

 O R D E R
                        ANTONY DOMINIC, J.
                        -----------------------------
                       W.P.(C) No. 3195 of 2009
                    --------------------------------------
                Dated this the 30th day of January, 2009

                               JUDGMENT

Petitioner was granted regular permit and as per Exhibit P1

proceedings of the first respondent dated 3/12/2008 timings were also

settled. However, in the meanwhile the vehicle offered completed 15

years and hence by Exhibit P3, the petitioner offered a new 2008 model

vehicle. The present grievance of the petitioner is that the permit

granted as per Exhibit P1 has not been issued.

As already seen, the vehicle offered initially was changed for the

reason that the vehicle has completed 15 years.

Now that by Exhibit P1 permit has been granted and timings have

been settled, I direct that the respondent shall issue permit granted as

per Exhibit P1, taking into account the request of the petitioner for

change of the vehicle made in Exhibit P3. Orders shall be passed, as

expeditiously as possible.

ANTONY DOMINIC, JUDGE

scm