IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18939 of 2008(D)
1. SATHYABHAMA , ODATHINGAL HOUSE
... Petitioner
Vs
1. THE ADDITIONAL REGISTERING AUTHORITY
... Respondent
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/07/2008
O R D E R
ANTONY DOMINIC, J
----------------------------------------------------------
W.P.(C).NO.18939/2008
-----------------------------------------------------------
Dated this the 23rd day of July, 2008
JUDGMENT
Challenge in this writ petition is against Ext.P3. By
Ext.P3, the request made by the petitioner for conversion of
an educational institution bus into a generator van has
been rejected on the basis that it offends the provisions
contained in Section 52 of the Motor Vehicles Act. The
counsel for the petitioner contends that there is no change
in the basic feature of the vehicle and therefore Section 52
is inapplicable.
2. I am inclined to agree with the learned counsel for
the petitioner. I also find force in the submission made by
the counsel for the petitioner that the officer who passed
Ext.P3 order, had rejected a similar application by Ext.P2
order, which was set aside by this court in Ext.P1 judgment.
2
In view of the judgment at least that officer must have been
known the reason assigned by him in Ext.P2 were not
accepted by this court. Despite that, he himself has chosen
to pass Ext.P3 rejecting the petitioner’s request on the very
same reasons. This is clearly an undesirable method of
dealing with petitioner’s application and the officer needs
to correct himself.
3. Be that as it may, since Ext.P3 is unsustainable, for
the reason that the request made by the petitioner does not
offend Section 52 and in the light of Ext.P1 judgment, I
quash the order and direct that the application made by the
petitioner for conversion of his vehicle bearing registration
No.KL-9A 3434, shall be allowed by the respondent on the
production of a copy of this judgment.
Writ Petition is disposed of as above.
ANTONY DOMINIC
JUDGE
vi.
3