IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34295 of 2006(G)
1. ANTOO MATHEW,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
3. THE TAHSILDAR,
4. K.V.JOSEPH, KUNNUMPURATH HOUSE,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :SRI.SHAJU ANTONY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.34295 OF 2006
---------------------------------------
Dated this the 28th day of August, 2008.
J U D G M E N T
Petitioner prays for a direction to Joint Regional Transport
Officer, Aluva to take appropriate action in the matter of transfer
of ownership. Petitioner may produce a copy of this judgment
along with copy of the petition for amendment before the said
authority, in which case, appropriate action in accordance with
law in the matter, with notice to the petitioner and fourth
respondent, will be taken within another one month.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 34295 OF 2006
J U D G M E N T
28.08.2008