Court No. - 37 Case :- WRIT TAX No. - 958 of 2010 Petitioner :- Rama Shanker Sharma Respondent :- State Of U.P. & Ors. Petitioner Counsel :- R.C. Singh,B.N. Singh Respondent Counsel :- C.S.C. Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
Heard learned counsel for the parties.
It appears that the vehicle of the petitioner has been seized by the respondent.
For the release of the vehicle, the petitioner has filed an application dated
17.6.2010 before the Regional Transport Officer, Varanasi, which is
Annexure-3 to the writ petition.
The contention of the petitioner is that till date the said application has not
been disposed of and the petitioner is suffering substantial loss.
Learned Standing Counsel states that let the Regional Transport Officer,
Varanasi be directed to decide the application within the time bound period.
In view of the above, the writ petition is disposed of directing the Regional
Transport Officer, Varanasi, respondent no. 2 to dispose of the application of
the petitioner dated 17.6.2010, which is Annexure-3 to the writ petition,
within a period of two weeks from the date of presentation of a certified copy
of this order after giving opportunity of hearing by a speaking order in
accordance to law.
Order Date :- 5.7.2010
OP