IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28567 of 2009(M)
1. ICICI BANK LIMITED,KOCHI REPRESENTED BY
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. LIYONI.B,KOCHUMDATHIL,RAMAPURAM.P.O,
3. KERALA CARS PVT.LTD,AUTHORISED OFFICER
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/10/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) Nos. 28567 & 28590 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 12th October, 2009.
J U D G M E N T
In these two writ petitions, the petitioners are financiers of
vehicles purchased by the 2nd respondent in each writ petition. On
account of default in payment of the hire purchase amounts, the
petitioners repossessed the vehicles. They have now sought
registration of the vehicles in their names. The 1st respondent is not
considering the petitioners’ application for registration of the vehicles
in their names, is the complaint in these writ petitions. The
petitioners now seek a direction to the 1st respondent to consider and
pass orders on their applications for registration of vehicles in their
names, after affording an opportunity of being heard to the petitioners
as well as the purchasers.
2. I have the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of these
writ petitions with a direction to the 1st respondent to consider and
pass orders on the applications for registration of the vehicles in the
respective petitioner’s name, after affording an opportunity of being
heard to the petitioners as well as the purchasers as expeditiously as
possible, at any rate, within one month from the date of receipt of a
copy of this judgment. It would be open for the petitioners to
request registration on the basis of the duplicate copies of the
documents, originals of which are in the possession of the purchasers
and the 1st respondent shall consider that claim also in accordance
with law, after hearing the purchasers.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.