IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3703 of 2007(N)
1. SWAPANA BIJOY,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER/
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER (LAW),
3. CANARA BANK, REPRESENTED BY
For Petitioner :SRI.K.JAJU BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/08/2007
O R D E R
S. SIRI JAGAN, J.
---------------------------------
W.P.(C)NO. 3703 OF 2007
------------------------------------
DATED THIS THE 23rd DAY OF AUGUST, 2007
JUDGMENT
The petitioner obtained a contract for transportation of currency
notes on behalf of the 3rd respondent as per Ext.P1. For executing the
contract, the petitioner purchased a new vehicle as per Ext.P2. The 3rd
respondent insisted that unless the seating capacity of the vehicle is
increased, they cannot allow the petitioner to continue the contract.
The petitioner, therefore, filed an application before the 1st respondent
for permission to increase the seating capacity, which was rejected.
The petitioner’s contention is that similar request has been allowed in
respect of another vehicle. The petitioner, therefore, seeks a direction
to the 1st respondent to give permission for increasing the seating
capacity of the petitioner’s vehicle.
2. The 1st respondent has filed a counter affidavit in which it is
categorically admitted that a similar vehicle has been granted this
facility of increasing seating capacity. That being so, the petitioner is
entitled to the second relief prayed for in the writ petition.
3. Accordingly, I direct the 1st respondent to give permission
to the petitioner for increasing the seating capacity of the Tempo
W.P.(c)No.3703/07 2
Traveller having Ext.P2 registration certificate. This shall be done
within a period of two weeks from the date of receipt of a copy of
this judgment.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd