IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14246 of 2010(E)
1. MAGMA FINCORP LIMITED,
... Petitioner
Vs
1. JOINT REGIONAL TRANSPORT OFFICER
... Respondent
2. JACOB MATHEW, KOTTIVEL HOUSE,
3. RAJAN CHACKO, S/O.JOSEPH CHACKO,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/05/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO. 14246 OF 2010 (E)
--------------------------------------------------
Dated this the 4th day of May, 2010
J U D G M E N T
Petitioner claims to be the Financier of a Mini Lorry bearing Regn.
No. KL 5-U 3339. By Ext.P1 application, they sought the issue of a
fresh registration certificate in respect of the vehicle. Orders have not
been passed, and therefore this writ petition is filed.
2. Having regard to the above, I direct the 1st respondent to
consider and pass orders on Ext.P1 in accordance with law and with
notice to the affected parties. This shall be done as expeditiously as
possible at any rate within 6 weeks of production of a copy of this
judgment along with copy of this writ petition.
Writ petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/