High Court Kerala High Court

V.S.Mathew vs Rto. on 2 March, 2009

Kerala High Court
V.S.Mathew vs Rto. on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 12404 of 1997(B)



1. V.S.MATHEW
                      ...  Petitioner

                        Vs

1. RTO.,PATHANAMTHITTA
                       ...       Respondent

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/03/2009

 O R D E R
                            S.SIRI JAGAN, J.
                   -------------------------------------------
                      O.P.No.12404 of 1997-B
                   -------------------------------------------
               Dated, this the 2nd day of March, 2009

                           JUDGMENT

Petitioner is the registered owner of a stage

carriage bearing Registration No.KL-5/A-7160. Petitioner

claims to have sold the vehicle, as per a sale agreement dated

12.1.1996, to one Joseph. Petitioner also claims that pursuant

to the sale agreement, possession of the bus was handed over

to the said Joseph. It is further submitted that the said Joseph

further effected transfer of the vehicle and now it is in the

hands of the third respondent. Petitioner’s grievance now is

that although the petitioner had sold the vehicle in January,

1996, he has been served with Ext.P1 notice demanding motor

vehicle tax for the vehicle, for the period from 1.10.1996 to

31.3.1997. Petitioner challenges that demand. Petitioner

further contends that subsequently in respect of that vehicle

somebody has forged the signature of the petitioner to apply for

a permit. Petitioner also submits that subsequently the vehicle

was stolen by somebody in respect of which a complaint has

been filed by the third respondent and this Court by Ext.P4

judgment had directed investigation. According to the

O.P.No.12404 of 1997
2

petitioner, in the above circumstances, no tax is payable by the

petitioner as demanded in Ext.P1. Petitioner, therefore, seeks

the following reliefs:

“i) issue a writ of certiorari or any other

appropriate writs, directions or orders quashing

Ext.P3.

ii) issue a writ of mandamus or any

other appropriate writs, directions or orders

commanding the 1st respondent to conduct a fresh

enquiry in accordance with law after affording

opportunities of being heard to the petitioner and

all other interested parties to fix the tax liability

for the period 1.10.1996 to 31.3.1997.”

3. I have heard learned Government Pleader also.

4. It is not disputed before me that the petitioner

continues to be the registered owner of the vehicle. As such

the liability to pay tax continues to be that of the petitioner. Of

course, the respondents have powers to recover the tax from

the transferee also by virtue of Section 9(1) of the Motor

Vehicles Taxation Act, 1976. However, Section 9(2) of the said

Act makes it abundantly clear that nothing contained in sub-

section (1) shall be deemed to affect the liability to pay the said

tax of the person who has transferred the ownership or has

ceased to be in possession or control of such vehicle. In view of

O.P.No.12404 of 1997
3

the said provision, petitioner continues to be liable to pay the

tax notwithstanding the alleged transfer.

5. That being so, there is no merit in the challenge

to Ext.P1 demand. Accordingly, the original petition is

dismissed.

S.SIRI JAGAN,
JUDGE
vns