IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4592 of 2006(V)
1. WILSON. K.A., AGED 47 YEARS,
... Petitioner
Vs
1. THE JOINT REGIONAL TRANSPORT
... Respondent
2. THE DISTRICT COLLECTOR, KASARAGOD.
3. THE SPEICIAL DEPUTY TAHSILDAR (R.R.)
4. VILLAGE OFFICER, PILICODE.
5. M.J. JOSE, S/O. M.R. ITTYTHAN,
6. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.V.AMARESAN
For Respondent :SRI.K.SHRIHARI RAO
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.4592 OF 2006
---------------------------------------
Dated this the 1st day of September, 2008.
J U D G M E N T
Petitioner approached this Court when steps were taken for
recovery of tax in respect of lorry No. KLS 4689. There is already
a direction by this Court dated 16.02.2006 to seize the vehicle.
2. There will be a direction to the respondents 1 to 4 and 6
to dispose of the vehicle, if not already disposed of, within a
period of two months from today. Only after exhausting that
remedy, the petitioner shall be proceeded against. In the event
of any steps being taken, the authority concerned shall afford an
opportunity for hearing to the petitioner and the 5th respondent.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 4592 OF 2006
J U D G M E N T
01.09.2008