High Court Kerala High Court

A.Abdul Rasheed vs State Of Kerala on 18 January, 2010

Kerala High Court
A.Abdul Rasheed vs State Of Kerala on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33944 of 2009(K)


1. A.ABDUL RASHEED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. REGIONAL TRANSPORT OFFICER,

4. THE DEPUTY TAHSILDAR(R.R.),

5. VILLAGE OFFICER,

6. JOSHY,

                For Petitioner  :SRI.THIRUMALA P.K.MANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :18/01/2010

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                -----------------------------------------------
                       WP(C) No. 33944 of 2009
                     ---------------------------------------
              Dated, this the 18th day of January, 2010


                             J U D G M E N T

The petitioner is before this Court challenging the coercive

proceedings being initiated and proceeded against the petitioner

pursuant to Ext.P5 order passed by the 2nd respondent on 27.05.2006,

despite the fact that the matter has attained finality to the extent as

specified in the decision passed by the Division Bench of this Court on

21.12.2006 in Writ Appeal 585/2005 as evident from Ext.P4.

2. The gist of the factual position is that, the liability in respect

of the arrears of motor vehicles tax as demanded vide Ext.P2 from the

petitioner in respect of the vehicle bearing No. KL/13A 226 was

challenged in OP 25796/2000. But on losing the battle, Writ Appeal

585/2005 was filed, which culminated in Ext.P4 judgment, whereby the

3rd respondent is directed to reconsider the matter on the basis of the

evidence to be furnished by the petitioner/appellant as to the transfer of

the vehicle and the actual liability involved. It is the specific case of the

petitioner that, despite the clear mandate in Ext.P4 judgment, the

petitioner has not been served with any notice in furtherance to Ext.P4,

whereas the proceedings which were pending consideration before the

WP(C) No.33944/2009
2

2nd respondent got finalized on 27.05.2006 vide Ext.P5, i.e., prior to

passing of the final verdict by the Division Bench in the Writ Appeal and

hence that Ext.P5 has rather become otiose and is not liable to be

enforced.

3. Heard the learned Government Pleader as well.

4. Considering the facts and circumstances, it is found that

Ext.P5 cannot have any existence in view of the specific observations

contained in Ext.P4 judgment passed by the Division Bench of this Court

subsequent to passing of Ext.P5 order. This being the position, Ext.P5 is

set aside and it is made clear that, this will not bar the way of the

respondents in proceeding further, in accordance with the directions in the

above judgment.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc