IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23142 of 2006(E)
1. M/S. SREE RAM INVESTMENTS LIMITED,
... Petitioner
Vs
1. K.THANKAPPAN, S/O. KESAVAN NAIR,
... Respondent
2. THE JOINT REGIONAL TRANSPORT OFFICER,
3. THE REGIONAL TRANSPORT OFFICER,
4. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.23142 of 2006
-----------------------------------------
Dated this the 20th day of June, 2008
JUDGMENT
The writ petition is filed with the following prayer:-
i) issue a writ of mandamus or any other
appropriate writ, direction or order, directing the
respondents 2 and 3 to issue fresh certificate of
registration in respect of vehicle bearing
registration KL.09/H 4605 in the name of the
petitioner forthwith.
It is submitted that the pendency of the dispute before the
civil court was a reason for the non-issuance of the certificate of
registration. Learned counsel for the petitioner submits that the
matter is now pending before the Arbitrator. There will be a
direction to the second respondent to take appropriate action in
the matter based on the decision taken by the Arbitrator.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.23142 of 2006
———————————–
JUDGMENT
20th June, 2008