M/S.Sriram Transport Finance … vs State 0F Kerala Rep. By Secretary on 14 February, 2008

0
13
Kerala High Court
M/S.Sriram Transport Finance … vs State 0F Kerala Rep. By Secretary on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28029 of 2007(J)


1. M/S.SRIRAM TRANSPORT FINANCE CO.LTD
                      ...  Petitioner

                        Vs



1. STATE 0F KERALA REP. BY SECRETARY,
                       ...       Respondent

2. P.GOPALAN,

3. REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.P.SANJAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/02/2008

 O R D E R
                           ANTONY DOMINIC, J.

                         ===============

                     W.P.(C) NO. 28029 OF 2007 J

                    ====================


            Dated this the 14th day of February, 2008


                               J U D G M E N T

Petitioner submits that being a financier, they have

repossessed a vehicle bearing Reg.No.KL-18/1234 and are

seeking issuance of fresh Registration Certificate. Ext.P1 is the

application that has been made to the 3rd respondent. According

to the petitioner, this application is pending without orders

thereon. In view this, writ petition has been filed praying for

orders to expedite disposal of Ext.P1.

Taking into account the submissions made as above, I

dispose of this writ petition directing that the 3rd respondent shall

take up and pass orders on Ext.P1, as expeditiously as possible,

at any rate within six weeks of production of a copy of this

judgment. Before final orders are passed, notice shall be given

to the petitioner and the 2nd respondent.

ANTONY DOMINIC,JUDGE.

Rp

LEAVE A REPLY

Please enter your comment!
Please enter your name here