IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25564 of 2010(U)
1. M/S.INDUS IND BANK LTD.
... Petitioner
Vs
1. REGIONAL TRANSPORT OFFICER
... Respondent
2. S.JAYAKRISHNAN,
For Petitioner :SRI.G.HARIHARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/10/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.25564 OF 2010
--------------------------------------------
Dated this the 8th day of October, 2010
JUDGMENT
The petitioner is a Company registered under the Companies Act,
1956 carrying banking activities. The second respondent has availed a
loan of Rs.5,90,000/- in the year 2007 for the purchase of a vehicle
bearing registration No.KL-2AB-1289. Upon the continued failure on the
part of the second respondent to pay off instalments towards the said loan
account, the petitioner has approached the High Court of Madras. On the
strength of Ext.P1 order of the High Court of Madras, the vehicle was re-
possessed by the petitioner. Even then the second respondent failed to
surrender the possession of the registration certificate relating to the
aforesaid vehicle. In the said circumstances, the petitioner has submitted
Ext.P2 application under Section 51(5) of the Motor Vehicles Act for
issuance of a fresh registration certificate, before the first respondent.
2. A counter affidavit has been filed by the first respondent in
this Writ Petition. It is stated thereunder that on receipt of Ext.P2
application, the first respondent has issued Ext.R1(a) registered notice to
W.P.(C) NO.25564/2010 2
the second respondent. Ext.R1(a) notice is dated 6.5.2010. Obviously, the
first respondent has already taken steps for the purpose of considering
Ext.P2 application submitted by the petitioner and for that purpose, the
first respondent has already issued Ext.R1(a) notice to the second
respondent. In the said circumstances, the first respondent is bound to
consider Ext.P2 application and pass orders thereon, in accordance with
law. The failure, wilful or otherwise, of the second respondent to respond
to the same cannot be a reason for deferring decision indefinitely, on
Ext.P2. In the circumstances, this Writ Petition is disposed of with a
direction to the first respondent to consider Ext.P2 application submitted
by the petitioner under Section 51(5) of the Kerala Motor Vehicles Act, for
issuance of a fresh registration certificate, expeditiously, at any rate, within
a period of one month from the date of receipt of a copy of this judgment.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.25564/2010 3
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO.25564/2010 4