High Court Kerala High Court

Smt.Krishnakumari vs The Regional Transport Officer on 19 December, 2008

Kerala High Court
Smt.Krishnakumari vs The Regional Transport Officer on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37613 of 2008(C)


1. SMT.KRISHNAKUMARI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/12/2008

 O R D E R
                            K.M. JOSEPH, J.

              ````````````````````````````````````````````````````
                    W.P.(C) No. 37613 OF 2008 C
              ````````````````````````````````````````````````````
            Dated this the 19th day of December, 2008

                            J U D G M E N T

I heard learned counsel for the petitioner and learned

Government Pleader.

Writ petition is disposed of permitting the petitioner to pay

the tax with additional tax for the quarter ending 30.6.2008,

30.9.2008 and 31.12.2008 in four equal monthly instalments. The

first instalment shall be paid on or before 5.1.2009 and the further

instalments shall be paid on or before the fifth working day of the

succeeding months. If the petitioner makes default in a single

instalment, the petitioner will lose the benefit of this judgment and

it will be open to the respondents to proceed against the petitioner

in accordance with law. It is made clear that this should not be

understood as meaning that the petitioner can ply the vehicle

without payment of tax.

(K.M.JOSEPH, JUDGE)
aks