IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37403 of 2010(A)
1. P.K.KRISHNAN NAIR, (PRAKASH MOTORS),
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. STATE TRANSPORT COMMISSIONER
3. THE JOINT REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.S.K.MURALEEDHARA KAIMAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 37403 OF 2010
=====================
Dated this the 15th day of December, 2010
J U D G M E N T
Petitioner is a landlord of the premises which is occupied by
the 3rd respondent. According to the petitioner, in terms of Ext.P1
agreement, the rent is to be revised in every five years. It is
stated that although the PWD authorities have fixed the rent and
though proposals for revision of rent from the year 2000 have
been submitted before the 2nd respondent, 2nd respondent has not
passed any orders on the proposals, as a result of which, the
petitioner is not getting revised rent since 2000. It is stated that
the same grievance pertains to the excess area occupied by the
3rd respondent also. Petitioner further complains that even the
representations made by him have not been answered. It is in
these circumstances the writ petition is filed.
2. If as a matter of fact, rent is to be revised every five
years at the rate as fixed by the PWD authorities and if PWD
authorities have fixed the rent and submitted proposals in that
behalf, I see no reason why the 2nd respondent should not have
passed orders in the matter.
WPC No. 37403/10
:2 :
3. Taking note of the above situation and having regard
to the pendency of the representations thus far submitted by the
petitioner, I direct that, on the production of a copy of this
judgment, the 2nd respondent will consider the issue, and if
proposals are awaiting his clearance, necessary orders in that
behalf will be passed. This the 2nd respondent shall do at any rate
within 4 weeks of production of a copy of this judgment along
with a copy of this writ petition.
4. Petitioner shall produce a copy of this judgment along
with a copy of this writ petition before the 2nd respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp