High Court Kerala High Court

M.V.Gireesan vs The Transport Commissioner on 22 February, 2008

Kerala High Court
M.V.Gireesan vs The Transport Commissioner on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 32047 of 1999(M)



1. M.V.GIREESAN
                      ...  Petitioner

                        Vs

1. THE TRANSPORT COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/02/2008

 O R D E R
                          KURIAN JOSEPH, J.
                ---------------------------------------
                      O.P. No. 32047 OF 1999
                 ---------------------------------------
           Dated this the 22nd day of February, 2008.


                            J U D G M E N T

Petitioner approached this Court aggrieved by Exhibit P4

order passed by the Transport Commissioner in the

matter of realization of motor vehicle tax. On 17.12.1999 in

C.M.P.No.54447/1999, this Court passed the following order:

“There will be an interim stay as prayed for, for two months

provided petitioner pays Rs.15,000/- within one month. This

will not prevent the respondents from proceeding against the

4th respondent or the vehicle in the mean time”

This original petition is disposed of making it clear that the

petitioner shall be proceeded against for the balance only after

exhausting the remedies as permitted in the interim order.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 32047 OF 1999

J U D G M E N T

22.02.2008