IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14480 of 2010(H)
1. SHINE RAJ.S.,NANDANAM, PANNIYALIL,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
2. KERALA TRANSPORT DEVELOPMENT
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.KRB.KAIMAL (SR.)
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :25/05/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 14480 OF 2010
.........................................................................
Dated this the 25th May, 2010
J U D G M E N T
The prayer of the petitioner is to issue a writ of mandamus
directing the 1st respondent to accept motor vehicle tax in
respect of the stage carriage bearing No. KL.3/M.4473 and to
renew the fitness certificate of the vehicle without insisting for
production of original R.C. Book of the vehicle .
2. When the matter came up for consideration before this
Court on 06.05.2010, ‘urgent notice’ was ordered to the second
respondent by Speed Post and thereafter as per the interim
order dated 13.05.2010, the first respondent was directed to
accept the tax in respect of the vehicle for the present quarter
without insisting for the Registration Certificate. The learned
Counsel for the petitioner submits that pursuant to the interim
order, the tax has been accepted and that nothing further
survives in the Writ Petition.
W.P.(C) No. 14480 OF 2010
2
In the above circumstance, this Court does not find it
necessary to issue any further orders in the Writ Petition.
Accordingly, the Writ Petition is closed.
P.R. RAMACHANDRA MENON,
JUDGE.
lk