High Court Kerala High Court

Joachin Pereira vs The Secretary on 16 November, 2009

Kerala High Court
Joachin Pereira vs The Secretary on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31837 of 2009(Y)


1. JOACHIN PEREIRA,S/O.PEREIRA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,STATE TRANSPORT AUTHORITY
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :16/11/2009

 O R D E R
                    C.K. ABDUL REHIM, J
                 ==================
                 WP (C).No. 31837 of 2009
                 ==================
       Dated this the 16th day of November, 2009.

                        J U D G M E N T

1. The petitioner is the owner of stage carriage vehicle,

bearing registration No.KA-19/AB-657, covered with an inter-

state permit on the route Manjeshwar-Mangalore. It is stated

that pursuant to prohibitory orders issued as per Ext.P1 and P2,

by the Karnataka State Road Transport Authority, the petitioner

was directed to stop operation of the vehicle and to surrender

the permit, from 05/05/2009 onwards. Thereafter, through

Ext.P6 decision taken by the said authority, the vehicle of the

petitioner as well as similarly situated vehicles were permitted to

revive operations. In the meanwhile, with respect to the period

during which the vehicle was kept idle, petitioner submitted

intimations about the non-use, to the second respondent, as

evidenced by Ext.P3 to P5, is the contention of the petitioner.

Grievance of the petitioner is that, without considering Ext.P3 to

P5 Ext.P7 Demand Notice is now issued requesting payment of

Motor Vehicle Tax due with respect to the period from

01/04/2009 to 30/09/2009. The petitioner was requested either

WP (C).No. 31837 of 2009
2

to pay the amount or state reasons for non-payment of tax,

within seven days. According to the petitioner, Ext.P8 reply was

submitted to the second respondent seeking to review the

liability on the basis that the vehicle was kept idle and

intimation was given to that effect, as evidenced by Ext.P3 to P5.

It is further stated that copies of such intimations were also

produced along with Ext.P8. It is contended by the petitioner

that exemption was granted in similar other cases and in the

case of the petitioner the second respondent is not considering

Ext.P8, and coercive steps are now being threatened for

realisation of the tax. It is also submitted that due to the

pending demand for the alleged arrears, the second respondent

is not accepting tax due in the current quarter and the petitioner

is put to difficulty, and he is prevented from plying the vehicle on

the strength of the existing permit.

2. Learned Government Pleader appearing for respondents

on the basis of instructions submitted that the petitioner had not

submitted any claim for exemption in the prescribed format of

Form-G. Learned counsel for the petitioner submits that when

there is evidence regarding non-operation of the vehicle, the

WP (C).No. 31837 of 2009
3

claim for exemption need not be submitted in the format

prescribed, as it is as held by this court in various decisions.

3. Having considered facts and circumstances, I notice that

Ext.P7 is a Demand Notice whereby the petitioner was either

directed to pay the tax or to state reasons for non-payment. It is

evident that Ext.P8 was submitted in reply to Ext.P7 Demand

Notice. Therefore, I am of the opinion that the matter need

adjudication at the hands of the second respondent, who has to

consider the question whether the petitioner was applied for

exemption for payment of tax with respect to the disputed

period. Hence, I am of the opinion that this writ petition can be

disposed of directing the second respondent to consider the

matter and to take a decision on the basis of Ext.P8.

4. In the result, the second respondent is directed to

consider Ext.P8 and to dispose of the same after affording an

opportunity of hearing to the petitioner and to finalise the

liability regarding payment of the tax for the period under

dispute, as early as possible, at any rate within a period of one

month from the date of receipt of a copy of this judgment.

WP (C).No. 31837 of 2009
4

5. The petitioner had a further prayer to issue a direction

to the second respondent to accept tax due for the current

quarter and to permit operation of the vehicle, till finalisation of

the dispute as directed above. Considering the fact that the

amount demanded with respect to the disputed period has not

been paid, I am of the opinion that the petitioner can be directed

to furnish bank guarantee for the amount in dispute. On the

petitioner furnishing the bank guarantee as stated above, tax for

the current quarter with respect to the vehicle shall be accepted,

provided there are no other arrears pertaining to any other

period. In such case, the petitioner shall be permitted to

operate the vehicle on the second respondent making necessary

endorsement in the registration particulars regarding the

liability.

6. The writ petition is disposed of with the above

observations.

C.K. ABDUL REHIM, JUDGE

nl