High Court Kerala High Court

Vinosh vs The Joint R.T.O. on 5 February, 2009

Kerala High Court
Vinosh vs The Joint R.T.O. on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2133 of 2009(D)


1. VINOSH, S/O.ANTONY, KARUTHY HOUSE,
                      ...  Petitioner

                        Vs



1. THE JOINT R.T.O., IRINJALAKUDA.
                       ...       Respondent

2. ASSISTANT MOTOR VEHICLE INSPECTOR,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2009

 O R D E R
                    ANTONY DOMINIC,J.
           -----------------------------
            W.P.(C).Nos. 2133 & 2138 OF 2009
           -----------------------------
           Dated this the 5th day of February, 2009.

                          JUDGMENT

Petitioners are owners of tempo travelers which are

used as delivery vans. They want to convert these vehicles

into passenger vehicles and made Ext.P4 applications to the

first respondent, seeking permission for reclassification.

Orders have not been passed and that lead the petitioners

to file these writ Petitions. Counsel is also relying on

the judgment rendered by this court in WP(c).No.16485/08

in support of the contentions.

2. Even according to the petitioner as on date,

inspection of the vehicles has not been conducted.

Therefore it is premature to pronounce on the correctness

of the claim for conversion.

3. At this stage, therefore, I direct that the first

respondent shall get the vehicles inspected and pass final

WP(c).No.2133/09&anor. /2/

orders on the applications made by the petitioners, taking

into account Ext.P6 judgment also.

4. Petitioners shall produce a copy of the judgment

before the first respondent who shall do the needful in the

manner as directed above, as expeditiously as possible and at

any rate within 4 weeks from the date of production of a copy

of the judgment.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/