IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26571 of 2008(L)
1. S.A.ANAND ARAVIND, SANKARANTHADATHIL
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER/LICENSING
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/10/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.26571 of 2008
-------------------------
Dated this the 21ST day of October, 2008.
JUDGMENT
The petitioner had a driving licence
authorising him to drive Light Motor Vehicles and
Motor Cycles. It seems that he lost the same.
Therefore, he applied for a duplicate copy.
Ext.P1 is the application filed by the petitioner
and the same is pending.
Having heard learned Government Pleader
also, the writ petition is disposed of directing
the respondent to consider the petitioner’s
request for duplicate copy of his driving licence,
contained in Ext.P1 and do the needful, within a
period of two months from the date of receipt of a
copy of this judgment.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//