IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7461 of 2009(C)
1. P.T.ANIYANKUNJU, PUTHENVEETTIL,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 7461 OF 2009 (C)
====================
Dated this the 11th day of March, 2009
J U D G M E N T
Petitioner submits that by Ext.P1, transfer of permit was
allowed. However, the same was not endorsed for the reason that
clearance certificate from the Motor Transport Workers Welfare
Fund Board was not produced. It is stated that subsequently
petitioner obtained Ext.P2 and although the same was also
produced before the respondent, despite having made Ext.P3
representation seeking early orders, endorsement in pursuance to
Ext.P1 has not so far been effected. It is with that grievance, the
writ petition is filed.
2. If as stated by the petitioner, the reason for not
endorsing transfer of permit allowed by Ext.P1 was the non
production of the clearance certificate, with the production of
Ext.P2, there cannot be any justification for further delay in this
matter.
3. Now that the petitioner submits that he has also
produced Ext.P2, I direct the respondent to endorse the transfer
WPC 7461/09
:2 :
of permit, if non production of clearance certificate was the only
reason for the delay.
Writ petition is disposed of with the aforesaid directions.
Petitioner may produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp