IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10137 of 2010(N)
1. HERCULES AUTOMOBILES INTERNATIONAL
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ALAPPUZHA.
... Respondent
2. THE TAHSILDAR, AMBALAPPUZHA,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.K.ANAND (A.201)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/06/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 10137 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 15th day of June, 2010.
J U D G M E N T
The petitioner is a Company registered under the Companies
Act, whose original name was New Maruthi Cars Pvt. Ltd. After
complying with the procedural formalities prescribed by the
Companies Act, the name was duly changed and a fresh certificate of
incorporation incorporating the change of name was issued by the
Registrar of Companies on 13-2-2006. The petitioner-Company had,
in its original name, purchased certain properties. After the change
of name, the petitioner applied for mutation of the properties in the
name of the Company, which was refused on the ground that there is
no further document to show that properties have been transferred in
the name of the petitioner as it presently stands. According to the
petitioner, this stand of the 2nd respondent is legally incorrect in view
of Section 23 of the Companies Act. Ext. P5 letter was issued to this
effect, despite which the 2nd respondent is not taking steps to effect
mutation of the properties in the name of the Company, is the
contention raised by the petitioner. The petitioner therefore seeks the
following reliefs:
“(a) Issue a writ of mandamus or any other appropriate writ,
order or direction, directing the 3rd respondent to effect change of
name of the Company pursuant to Ext. P1 in the revenue records
in respect of properties purchased vide Ext. P2, P3 and P4.
(b) To declare that by virtue of the provisions contained in
Section 23 of the Companies Act, the petitioner is entitled to get
the name changes in the revenue records in favour of the
petitioner.”
2. On 17-5-2010, I passed the following order:
“The petitioner has purchased certain properties by Exts.P2 to P4
assignment deeds. Subsequent to the same, the name of theW.P.C. No. 10137/2010 -: 2 :-
petitioner has been changed and fresh registration certificate in
the new name has been issued as evidenced by Ext. P1. But the
property still stands in the nae of the original vendor in the
revenue records. The petitioner submits that despite an
application made in that regard as evidenced by Ext. P6, the 2nd
respondent is not taking steps for effecting mutation of the
properties in the name of the petitioner.
The learned Government Pleader shall get instructions as
to why Ext. P6 has not been attended to.”
3. Today, the learned Government Pleader submits that in view
of Exts.P1 and P5, mutation can be effected and the same can be
done within one month.
In the above circumstances, the writ petition is disposed of with
a direction to the 2nd respondent to effect mutation of the properties of
the petitioner in the present name of the Company as expeditiously as
possible, at any rate, within one month from the date of receipt of a
copy of this judgment.
The petitioner shall produce for perusal of the 2nd respondent,
the original of Ext. P1, which shall be returned to the petitioner after
comparing the same with the copy produced by the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.