High Court Kerala High Court

D. Sasikumar vs State Of Kerala on 25 January, 2008

Kerala High Court
D. Sasikumar vs State Of Kerala on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3123 of 2008(V)


1. D. SASIKUMAR, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER, ADOOR.

3. VIJAYA FINANCE LTD.,

                For Petitioner  :SRI.NIDHI BALACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/01/2008

 O R D E R

ANTONY DOMINIC, J.

————————————

W.P.(C) 3123 of 2008

————————————-

Dated:JUDGMENT 2008
January 25,

The request of the petitioner is for cancellation of

hypothecation incorporated in the registration certificate.

Petitioner submits that he had initially availed finance from the 3rd

respondent and on discharging the entire liability, he has made an

application for its cancellation. It is stated that Exts.P2 and P3

request has been made before the 2nd respondent and that orders

thereon have not been passed yet.

2. If, as stated above, applications have been received by the

2nd respondent and those applications are pending, the 2nd

respondent shall take up Exts.P2 and P3 and pass orders thereon,

as expeditiously as possible, at any rate, within four weeks from the

date of production of a copy of this judgment. Before final orders

are passed, notice shall be given to the 3rd respondent.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-