High Court Kerala High Court

M/S. Ashritha Earth Movers vs State Of Kerala on 23 February, 2010

Kerala High Court
M/S. Ashritha Earth Movers vs State Of Kerala on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35160 of 2009(L)


1. M/S. ASHRITHA EARTH MOVERS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF EXECUTIVE OFFICER,

3. M/S. FAROOK CONSTRUCTIONS,

                For Petitioner  :SMT.HUMERA MOHAMED ALI

                For Respondent  :SRI.E.RAFEEK

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/02/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 35160 of 2009 L
             ```````````````````````````````````````````````````````
              Dated this the 23rd day of February, 2010


                            J U D G M E N T

The petitioner is the registered owner of a Motor

Grader Mitsubhishi MG3 bearing registration No.TN/09AD/5551.

2. There is an existing contract between the second and

third respondents and subsequent disputes arose between them

and in the light of the said disputes, claiming that the third

respondent owes some amount, the second respondent detained

the vehicle and now it is lying idle in the premises of Info Park,

Kakkanadu for the past few months. It is in these circumstances,

the petitioner has filed the writ petition seeking for a direction to

the respondents to release the said vehicle to the petitioner.

3. Heard the learned counsel appearing for respondents 2

and 3. It is submitted by the learned counsel appearing for

respondents 2 and 3 that the vehicle can be released to the

petitioner.

4. In W.P.(C) No.28477/2009 filed by Mr.Kalyan V.N.,

there was a direction to the second respondent therein, namely the

WPC.35160/09
: 2 :

second respondent herein, to release the very same vehicle on

production of the certificate of registration to the petitioner. It was

also directed that the original documents should be produced for

release of the vehicle. In IA.No.2303/2010, the petitioner therein

has also been impleaded as additional 4th respondent and I have

heard the learned counsel appearing for the additional 4th

respondent also. It is submitted that the additional 4th respondent

is only an agent of the petitioner and he has no objection to

release the vehicle to the petitioner he being the registered owner.

5. There will be a direction to the second respondent to

release the vehicle, namely Motor Grader Mitsubhishi MG3

bearing registration No.TN/09AD/5551, to the petitioner, within a

period of one week on production of the documents relating to the

vehicle, namely original of the registration certificate.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR, JUDGE)

aks