W.P.No. 12560 / 2010
(Ramakant Mishra.. v. RTO, Rewa & two others)
17-09-2010
Heard Shri H.C.Kohli, learned counsel for the petitioner on the
question of admission and interim relief.
Though the learned counsel for the petitioner has raised several
grounds in the petition and argued them extensively, the learned
counsel has ultimately limited the relief sought in the petition to issuance
of a direction to the transport authorities to consider and decide the
petitioner's application for grant of permanent permit which is pending
before the authority.
In view of the limited direction prayed for by the petitioner, the
petition filed by the petitioner is disposed of with a direction to the
respondent/authorities consider and decide the application filed by the
petitioner for grant of permanent permit with a further stipulation that
while doing so, they will take into consideration all facts and facets of the
case including the affidavit filed by the petitioner admitting his liability
regarding arrears of tax and the application filed by the petitioner dated
17-8-2010.
It is made clear that this Court has not expressed any opinion on
the merits of the case and, therefore, the respondent/authorities, while
deciding the aforesaid application filed by the petitioner, would be at
liberty to take all facts and facets of the case into consideration and
thereafter take a decision by either accepting or rejecting the same.
With the aforesaid directions the petition filed by the petitioner
stands disposed of.
C.C. as per rules.
(R.S.Jha)
Judge