High Court Kerala High Court

A.J.Shaji Joseph vs R.T.O on 23 May, 2008

Kerala High Court
A.J.Shaji Joseph vs R.T.O on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 10042 of 2001(U)



1. A.J.SHAJI JOSEPH
                      ...  Petitioner

                        Vs

1. R.T.O, KASARAGODE
                       ...       Respondent

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :23/05/2008

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                       O.P. NO. 10042 OF 2001
                 --------------------------------------------
                 Dated this the 23rd day of May, 2008

                               JUDGMENT

The challenge is against demand of motor vehicle tax.

Petitioner’s counsel submitted that part of the period for which tax is

demanded, the vehicle was in police custody. However, Government

Pleader submitted that petitioner is liable to pay motor vehicle tax for

all periods including the period for which the vehicle was in police

custody, if G form was not furnished. He has also relied on a Full

Bench decision of this Court in REGIONAL TRANSPORT OFFICER

V. ABDURAHIMAN, (2007) 1 K.L.T. 613 (FB) wherein this Court

has held that registered owner is liable to pay motor vehicle tax for all

the periods except for the period for which exemption is granted based

on G form. O.P. is therefore dismissed. However, recovery will be

limited to the balance amount after reckoning the payments already

made, details of which will be furnished by the petitioner, along with a

copy of this judgment.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2