IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17553 of 2009(L)
1. P.MONEY, PANACHICKAL VEEDU,
... Petitioner
Vs
1. REGIONAL TRANSPORT OFFICER,
... Respondent
For Petitioner :SRI.M.A.FAYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :01/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).17553/2009
--------------------
Dated this the 1st day of July, 2009
JUDGMENT
Petitioner operates a stage carriage on the route
Kariamplavu – Kochukulam. The permit is being
operated currently with the vehicle bearing registration
No.KL-03-H-577. Petitioner has sought for replacement
of the vehicle with a new vehicle. He has taken on
lease the new vehicle and has filed an application for
replacement of the vehicle, as evidenced by Ext.P1. He
submits that the respondent is not taking any action on
the replacement application on the ground that the
petitioner is not the registered owner of the vehicle.
Learned counsel for the petitioner with reference to the
judgment of a Division Bench in Raveendran v.
R.T.A, Kannur (1995 (1) KLJ, 96), followed by this
Court in Ext.P7 judgment, submits that the permit
holder need not always be the owner of the vehicle
offered in replacement. This contention is supported by
the view taken in Ext.P7 judgment.
W.P.(C).17553/2009
2
2. In the result, respondent shall pass orders on
Ext.P5 application within one month from today, after
notice to the petitioner as also the registered owner of
the vehicle, which is offered in replacement, as
mentioned in Ext.P7.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs