High Court Kerala High Court

Maharashtra Apex Corporation … vs The Regional Transport Officer on 3 April, 2009

Kerala High Court
Maharashtra Apex Corporation … vs The Regional Transport Officer on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11050 of 2009(A)


1. MAHARASHTRA APEX  CORPORATION LIMITED
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. MR.SHABJAN.S., S/O.SULAIMAN KUNJU,

                For Petitioner  :SRI.S.R.DAYANANDA PRABHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/04/2009

 O R D E R
                         ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.11050 of 2009
             ---------------------------------
               Dated, this the 3rd day of April, 2009

                            J U D G M E N T

In this writ petition, all that the petitioner seeks is a direction

to the 1st respondent to pass orders on Ext.P1, an application made

by the petitioner for fresh registration of old vehicle. Orders have

not been passed on Ext.P1, and therefore, the writ petition has been

filed.

2. Taking note of the above, the writ petition is disposed of

directing the respondent to pass orders on Ext.P1. This shall be

done as expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment, with notice to the 2nd

respondent.

3. The petitioner shall produce a copy of this judgment

before the 1st respondent for compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg