IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13776 of 2009(N)
1. P.M.SUNIL,
... Petitioner
Vs
1. THE DEPUTY TRANSPORT COMMISSIONER,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/05/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 13776 OF 2009
.........................................................................
Dated this the 26th May, 2009
J U D G M E N T
Challenging Ext. P2 proceedings passed by the second
respondent in respect of the stage carriage bearing No.
KL.11Q/3299, owned and operated by the petitioner, he has
approached the first respondent by filing Ext. P3 appeal along
with Ext.P4 petition for stay. It is submitted by the learned
counsel for the petitioner that the said proceedings are still
pending consideration before the first respondent.
2. Heard the learned Government Pleader as well.
Considering the facts and circumstances of the case, the
Writ Petition is disposed of directing the first respondent to
consider Ext.P3 appeal and Ext. P4 petition for stay, as
expeditiously as possible, in accordance with law. It is made
clear that till appropriate orders are passed on Ext. P4 petition
for stay, all further proceedings for realisation of the amount
W.P.(C) No. 13776 OF 2009
2
stated as due from the petitioner will be kept in abeyance.
P.R. RAMACHANDRA MENON,
JUDGE.
lk