IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32019 of 2010(B)
1. VIPIN THAMPI, S/O. THAMPI,
... Petitioner
Vs
1. THE ADDITIONAL REGISTERING AUTHORITY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :04/11/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.32019 of 2010
----------------------------------------
Dated 4th November, 2010
JUDGMENT
The petitioner who is the registered owner of a goods
carriage vehicle bearing registration No.KL 43 8293 filed this writ
petition with a prayer to issue a writ of mandamus commanding the
respondent to consider the objections raised by the petitioner before
issuing fresh registration certificate in respect of the aforesaid vehicle
in favour of the finance company. When the matter was taken up
today, the learned Government Pleader, upon instructions, submitted
that the financier of the said vehicle has not so far approached the
authority with the prayer to issue a fresh registration certificate as
alleged by the petitioner. This is recorded. The petitioner cannot seek
for a writ of mandamus merely based on an apprehension. The
submission made on behalf of the respondent would reveal that this
writ petition has been filed only based on an apprehension which has
no basis. Accordingly, recording the above submission, this writ
petition is closed.
C.T.RAVIKUMAR
Judge
TKS