High Court Kerala High Court

R.Uthaman vs The Regional Transport Authority on 17 July, 2008

Kerala High Court
R.Uthaman vs The Regional Transport Authority on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30025 of 2007(Y)


1. R.UTHAMAN, PAKKALLIL HOUSE
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,REGIONAL TRANSPORT

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/07/2008

 O R D E R
                     ANTONY DOMINIC, J.

          --------------------------------------------------------

                    W.P.(C) 30025 of 2007

          --------------------------------------------------------

                     Dated: JULY 17, 2008

                             JUDGMENT

Petitioner challenges Ext.P2 as confirmed by Ext.P4.

2. By Ext.P1 proceedings of 30.5.2006, regular permit

was granted to the petitioner. He was granted the

maximum time of four months for production of the current

records. Again he sought time and that was rejected by

Ext.P2 order of the RTA. Against Ext.P2, petitioner filed

Ext.P3 appeal before the Tribunal as MVAA 213/2007. That

also met with dismissal by Ext.P4. It is in these

circumstances, this writ petition has been filed.

3. Learned counsel for the petitioner contends that the

time runs against him only from the date of service of the

order. According to him the proceedings dated 30.5.2006

was signed for communication only on 29.6.2006 and was

handed over only on 7.7.2006. If that be so, learned

counsel submits that the current records were submitted on

WP(C) 30025/07 2

2.11.2006, which was well within the time prescribed under

Rule 159(2) of the Kerala Motor Vehicles Rules.

4. The learned Government Pleader has made

available to me the local delivery book maintained in the

office of the 1st respondent, which indicates that on

29.6.2006 Ext.P1 proceedings were handed over to the

petitioner and the same has also been acknowledged by

him.

5. Therefore, even if the argument of the learned

counsel for the petitioner that time runs against him only

from the date of service of the order, counting the period of

four months from the date of service of the order, the time

has expired much before to 2.11.2006, when the petitioner

claims to have produced the current records. In that view

of the matter, the conclusion in Ext.P4 cannot be faulted.

Writ petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
m/-