IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22865 of 2009(C)
1. E.B.SALIM, S/O.E.B.BAVA, EDAYAPURATH
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE JOINT REGIONAL TRANSPORT OFFICER,
3. SUBAIR, S/O.MOHAMMED, KODUVALLY HOUSE,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/08/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.22865 of 2009
--------------------------
Dated this the 11th August,2009
J U D G M E N T
Heard learned counsel for the petitioner and
Learned Government Pleader.
2. Petitioner claims to be an owner of a Mahindra
Scorpio Van bearing Reg. No.KL10/X 303. He claims to
have purchased the vehicle from the 3rd respondent. He
has sought for transfer of the ownership and an
application submitted in this behalf before the 2nd
respondent is pending . Since the vehicle was originally
registered by the 2nd respondent, a clearance certificate
for dealing with the said application for transfer was
obtained from the 2nd respondent and produced before the
1st respondent. It seems that there has been delay in
dealing with the application for registration because
according to the petitioner, the 1st respondent was
informed that there is another vehicle with the same
registration number and the same engine number/chassis
number. The 1st respondent required the production of the
W.P ( C) No.22865 of 2009
2
said vehicle for inspection and according to the petitioner,
the vehicle could not be traced out. A decision may be
taken on the petitioner’s application for transfer of
registration after notice to the 3rd respondent also, by the
1st respondent within a period of one month from the date
of receipt of a copy of this judgment . In the meanwhile,
petitioner shall be permitted to pay the current vehicle tax
in respect of vehicle bearing Reg. No.KL10/X 303 without
prejudice to further action to be taken by the 1st
respondent as directed above.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.22865 of 2009
3
W.P ( C) No.22865 of 2009
4