Kerala High Court
V.Prabhakaran vs The Regional Trnsport on 17 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5847 of 2009(A)
1. V.PRABHAKARAN, 1190/9,LAILA MANDIRAM,
... Petitioner
Vs
1. THE REGIONAL TRNSPORT
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.5847 of 2009
==================
Dated this the 17th day of March, 2009
J U D G M E N T
The petitioner challenges Ext.P3 order, whereby the registration
of the petitioner’s vehicle has been cancelled invoking Section 55(5)
of the Motor Vehicles Act. The petitioner has a right of appeal under
Section 57 of the Motor Vehicles Act against that order. Therefore, I
am not inclined to entertain this writ petition. Accordingly, this writ
petition is dismissed without prejudice to the right of the petitioner to
avail of the appellate remedy.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge