High Court Kerala High Court

B.Vionod Kumar vs The Regional Transport Officer on 14 November, 2008

Kerala High Court
B.Vionod Kumar vs The Regional Transport Officer on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26316 of 2008(G)


1. B.VIONOD KUMAR, AGED 38 YEARS
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER, VELLOORKUNNAM

3. THE TAHSILDAR, MUVATTUPUZHA TALUK.

4. P.V.ARUN KUMAR, S/O. VISWANATHAN NAIR,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :14/11/2008

 O R D E R
                                    K.M.JOSEPH, J.
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                             WP.(C) No. 26316 of 2008
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 14th day of November, 2008

                                       JUDGMENT

Case of the petitioner in brief is as follows:

Petitioner is the absolute owner of the property comprised in

Ext.P1 sale deed. Petitioner has obtained the said property from his mother-

in-law. Fourth respondent is the brother-in-law of the petitioner. He does

not have any property. He is in arrears. The complaint is that pursuant to

the recovery steps taken against the fourth respondent, the property of the

petitioner is being proceeded against.

2. I heard learned counsel for the petitioner and the learned

Government Pleader.

3. Learned Government Pleader on instructions submits that

the petitioner is not a defaulter, and the property is not being proceeded

against and the defaulter is being proceeded against.

I record the submission of the learned Government Pleader that

there is no move to proceed against the property of the petitioner and close

the writ petition.

(K.M. JOSEPH, JUDGE)

sb