High Court Kerala High Court

Senthil Kumar vs The Regional Transport … on 21 July, 2008

Kerala High Court
Senthil Kumar vs The Regional Transport … on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21865 of 2008(C)


1. SENTHIL KUMAR, 35/438, SRI KRISHNA NIVAS
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER/TAXATION
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :21/07/2008

 O R D E R
                                    K.M.JOSEPH, J.
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                             WP.(C) No. 21865 of 2008
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 21st day of July, 2008

                                       JUDGMENT

The only prayer in the writ petition is to permit the petitioner to

pay the tax for the period from 1.1.2008 to 30.6.2008 in respect of the stage

carriage KL-9 K 6513 in ten equal monthly instalments.

2. Heard learned counsel for the petitioner and the learned

Government Pleader.

The writ petition is disposed of permitting the petitioner to pay

tax due for the period from 1.1.2008 to 30.6.2008 in three equal monthly

instalments with additional tax. The first instalment shall be payable on or

before 31.7.2008. Further instalments shall be payable on the last working

day of the succeeding months. If any of the instalment is not paid, the

petitioner will forfeit the benefit of this judgment and the respondents can

proceed against the petitioner in accordance with law.

(K.M. JOSEPH, JUDGE)

sb