IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28692 of 2010(J)
1. SUHAIB, S/O.ALIKOYA,
... Petitioner
2. KRISHNANKUTTY, S/O.KESAVAN NAIR,
Vs
1. THE CHAIRMAN,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :17/09/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.28692 OF 2010
--------------------------------------------
Dated this the 17th day of September, 2010
JUDGMENT
The first petitioner is the registered owner of Autorickshaw bearing
Reg.No.KLW/4264. For the purpose of transferring the permit in respect
of the vehicle in the name of the second petitioner, they have jointly filed
an application before the second respondent on 21.12.2009. Ext.P4
proceedings would reveal that the said joint application submitted by the
petitioners was taken into consideration and a decision has been taken
thereon as item No.66 which reads as hereunder:-
“Secretary RTA is directed to conduct a detailed
enquiry in the matter and genuineness of the
application and put up the matter in the next RTA”
2. The petitioner seeks only finalisation of the proceedings and
for a direction to the respondents to take appropriate decision on the said
application based on Ext.P4. Evidently, the joint application submitted by
W.P.(C) NO.28692/2010 2
the petitioners was received by the second respondent and a decision has
been taken to conduct a detailed enquiry in the matter with respect to the
genuineness of the application and then to put up the matter in the next
RTA meeting. The learned counsel for the petitioners submitted that the
validity of certain certificates relating the said vehicle would expire
recently and therefore, an expedite decision on their application is
essential. Taking into account all the said circumstances, this Writ Petition
is disposed of in the light of Ext.P4, with a direction to the second
respondent to conduct an enquiry expeditiously and to place the report
before the first respondent to enable the first respondent to take decision
on the joint application submitted by the petitioners. At any rate, such a
decision on the joint application shall be made in the next RTA meeting or
within a period of two months from the date of receipt of a copy of this
judgment, whichever is earlier.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.28692/2010 3
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO.28692/2010 4