High Court Kerala High Court

Vijayan.K.N vs The State Of Kerala on 28 November, 2008

Kerala High Court
Vijayan.K.N vs The State Of Kerala on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34991 of 2008(N)


1. VIJAYAN.K.N,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

2. ADDL. REGISTERING AUTHORITY,

                For Petitioner  :SMT.SHAMEENA SALAHUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/11/2008

 O R D E R
                              V.GIRI,J.
                       -------------------------
                    W.P ( C) No.34991 of 2008
                       --------------------------
              Dated this the 28th November, 2008

                         J U D G M E N T

The request made by the petitioner, who is a registered

owner of TATA ACE goods vehicle, for covering body of the

vehicle ,which according to the petitioner,does not involve

any alteration has been rejected as per Exhibit P4 order.

Petitioner submits that issue is covered in favour of the

petitioner as per Exhibit P5 judgment. Though Exhibit P4 is

appealable, in circumstances where similar situation has

been considered by this court in Exhibit P5 judgment, I am of

the view that petitioner’s application is to be reconsidered

and orders passed in the light of Exhibit P5 judgment.

Accordingly, after hearing the learned Government

Pleader also, the writ petition is disposed of quashing Exhibit

P4 and directing respondents to allow the petitioners plea

for conversion in terms of Exhibit P5 judgment and pass

appropriate orders within one month from the date of receipt

of a copy of this judgment.

(V.GIRI,JUDGE)
ma

2

3