High Court Kerala High Court

M/S. Sree Ram Investments Limited vs K.Thankappan on 20 June, 2008

Kerala High Court
M/S. Sree Ram Investments Limited vs K.Thankappan on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23142 of 2006(E)


1. M/S. SREE RAM INVESTMENTS LIMITED,
                      ...  Petitioner

                        Vs



1. K.THANKAPPAN, S/O. KESAVAN NAIR,
                       ...       Respondent

2. THE JOINT REGIONAL TRANSPORT OFFICER,

3. THE REGIONAL TRANSPORT OFFICER,

4. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                   W.P(C) No.23142 of 2006
              -----------------------------------------
             Dated this the 20th day of June, 2008

                              JUDGMENT

The writ petition is filed with the following prayer:-

i) issue a writ of mandamus or any other
appropriate writ, direction or order, directing the
respondents 2 and 3 to issue fresh certificate of
registration in respect of vehicle bearing
registration KL.09/H 4605 in the name of the
petitioner forthwith.

It is submitted that the pendency of the dispute before the

civil court was a reason for the non-issuance of the certificate of

registration. Learned counsel for the petitioner submits that the

matter is now pending before the Arbitrator. There will be a

direction to the second respondent to take appropriate action in

the matter based on the decision taken by the Arbitrator.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.23142 of 2006

———————————–

JUDGMENT

20th June, 2008