High Court Kerala High Court

Magma Fincorp Limited vs Joint Regional Transport Officer on 4 May, 2010

Kerala High Court
Magma Fincorp Limited vs Joint Regional Transport Officer on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14246 of 2010(E)


1. MAGMA FINCORP LIMITED,
                      ...  Petitioner

                        Vs



1. JOINT REGIONAL TRANSPORT OFFICER
                       ...       Respondent

2. JACOB MATHEW, KOTTIVEL HOUSE,

3. RAJAN CHACKO, S/O.JOSEPH CHACKO,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO. 14246 OF 2010 (E)
              --------------------------------------------------
              Dated this the 4th day of May, 2010

                           J U D G M E N T

Petitioner claims to be the Financier of a Mini Lorry bearing Regn.

No. KL 5-U 3339. By Ext.P1 application, they sought the issue of a

fresh registration certificate in respect of the vehicle. Orders have not

been passed, and therefore this writ petition is filed.

2. Having regard to the above, I direct the 1st respondent to

consider and pass orders on Ext.P1 in accordance with law and with

notice to the affected parties. This shall be done as expeditiously as

possible at any rate within 6 weeks of production of a copy of this

judgment along with copy of this writ petition.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/