IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30603 of 2007(R)
1. SUDHEESH.K.S., S/O.SUDHAKARAN,
... Petitioner
Vs
1. JOINT REGIONAL TRANSPORT OFFICER, PALA.
... Respondent
2. SUB INSPECTOR OF POLICE, FEROKE POLICE
3. MOTOR VEHICLE DEPARTMENT, SPECIAL SWUAD,
4. K.VIJAYAN,KRISHNA VIHAR, OLAVANNA P.O.,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.S.P.ARAVINDAKSHAN PILLAY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/10/2007
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C). NO. 30603 OF 2007
---------------------
Dated this the 31st day of October, 2007
J U D G M E N T
Petitioner, the registered owner of a Stage Carriage bearing Reg No.
KL- 35-2880, had transferred the vehicle to the 4th respondent. However
necessary endorsements were not made in the Registration Certificate.
Since the 4th respondent committed default in remitting the Motor Vehicle
Tax, the vehicle has been seized by the official respondents. Now the
petitioner submits that he is willing to clear the entire arrears and that the
respondents may be directed to release the vehicle seized by the official
respondents. It is submitted by the 4th respondent that he is still his
pressing his claim regarding the ownership of the vehicle in question.
2. Be that as it may, now that the registered owner of the vehicle is
the petitioner and that he is willing to clear the entire arrears due to the
official respondents, I see no justification for declining the reliefs sought for
by the petitioner.
3. Therefore, without prejudice to the contentions raised by the 4th
respondent against the petitioner, it is directed that on remittance of the
entire arrears and after satisfying them that he is still the registered owner
of the vehicle, the vehicle shall be released to the petitioner.
The writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
vps