High Court Kerala High Court

Antoo Mathew vs The Regional Transport Officer on 28 August, 2008

Kerala High Court
Antoo Mathew vs The Regional Transport Officer on 28 August, 2008
       

  

  

 
 
  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