IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28029 of 2007(J)
1. M/S.SRIRAM TRANSPORT FINANCE CO.LTD
... Petitioner
Vs
1. STATE 0F KERALA REP. BY SECRETARY,
... Respondent
2. P.GOPALAN,
3. REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.P.SANJAY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/02/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 28029 OF 2007 J
====================
Dated this the 14th day of February, 2008
J U D G M E N T
Petitioner submits that being a financier, they have
repossessed a vehicle bearing Reg.No.KL-18/1234 and are
seeking issuance of fresh Registration Certificate. Ext.P1 is the
application that has been made to the 3rd respondent. According
to the petitioner, this application is pending without orders
thereon. In view this, writ petition has been filed praying for
orders to expedite disposal of Ext.P1.
Taking into account the submissions made as above, I
dispose of this writ petition directing that the 3rd respondent shall
take up and pass orders on Ext.P1, as expeditiously as possible,
at any rate within six weeks of production of a copy of this
judgment. Before final orders are passed, notice shall be given
to the petitioner and the 2nd respondent.
ANTONY DOMINIC,JUDGE.
Rp