IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25823 of 2010(C)
1. N.RADHAKRISHNAN, 39/4094,
... Petitioner
Vs
1. REGIONAL TRANSPORT OFFICER,
... Respondent
2. M/S.KOTAK MAHINDRA FINANCE LTD.,
For Petitioner :SRI.H.HAMZA ROWTHER
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :28/01/2011
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
W.P.(C) No.25823 of 2010
-------------------------------
Dated this the 28th day of January, 2011
J U D G M E N T
This writ petition is filed seeking a direction to the first
respondent to cancel the entry regarding the hypothication in the
registration certificate issued in respect of motor vehicle bearing
registration No.KL-7/M-1242 without insisting on the production of a
No Objection Certificate from the second respondent.
2. Sri.S.Sreekumar, the learned counsel appearing for the
second respondent submitted that the No Objection Certificate is
ready and the petitioner can collect it on any working day from the
office of the second respondent at Palarivattom.
The writ petition is accordingly disposed of recording the
said submission and with a direction to the Regional Transport
Authority to take necessary steps to cancel the entry regarding the
hypothication in the registration certificate of the motor vehicle
bearing registration No.KL-7 M 1242 on the petitioner producing the
original of the No Objection Certificate issued by the second
respondent along with an application in that regard and the receipt
evidencing payment of the prescribed fee.
P.N. RAVINDRAN,
JUDGE.
nj.