High Court Kerala High Court

Vipin Thampi vs The Additional Registering … on 4 November, 2010

Kerala High Court
Vipin Thampi vs The Additional Registering … on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32019 of 2010(B)


1. VIPIN THAMPI, S/O. THAMPI,
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL REGISTERING AUTHORITY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :04/11/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                      ---------------------------------------
                       W.P(C)No.32019 of 2010
                      ----------------------------------------
                      Dated 4th November, 2010

                                JUDGMENT

The petitioner who is the registered owner of a goods

carriage vehicle bearing registration No.KL 43 8293 filed this writ

petition with a prayer to issue a writ of mandamus commanding the

respondent to consider the objections raised by the petitioner before

issuing fresh registration certificate in respect of the aforesaid vehicle

in favour of the finance company. When the matter was taken up

today, the learned Government Pleader, upon instructions, submitted

that the financier of the said vehicle has not so far approached the

authority with the prayer to issue a fresh registration certificate as

alleged by the petitioner. This is recorded. The petitioner cannot seek

for a writ of mandamus merely based on an apprehension. The

submission made on behalf of the respondent would reveal that this

writ petition has been filed only based on an apprehension which has

no basis. Accordingly, recording the above submission, this writ

petition is closed.

C.T.RAVIKUMAR
Judge

TKS