IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1279 of 2008(B)
1. SIJO THOMAS, S/O THOMAS,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 1279 OF 2008 B
=====================
Dated this the 10th day of January, 2008
J U D G M E N T
The only prayer that is made before me is for an instalment
facility to pay off the Motor Vehicles Tax for the two quarters
during the period 1/7/07 to 31/12/2007.
2. In view of the limited nature of the request, after
hearing the learned Government Pleader also, I dispose of this
writ petition directing that the petitioner will be permitted to
discharge the aforesaid liability in three equal monthly
instalments, first of which will be payable on the 15th of January
2008 and the second and third instalments will be payable on the
15th of February, 2008 and 15th of March, 2008 respectively. I
make it clear that this includes only the quarters mentioned
above. If any default is committed, the respondent is free to
proceed with further action.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp