IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8715 of 2005(K)
1. K.PRADEEPAN, AGED 43 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DY. TAHSILDAR,
3. THE REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.R.SUDHISH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :23/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
----------------------
WP(C) No.8715 of 2005
------------------------------------
Dated, this the 23rd day of July, 2008
J U D G M E N T
Petitioner is challenging recovery proceedings for recovery of
arrears of motor vehicle tax due for a vehicle bearing registration
No.KRE-3740 on the ground that vehicle was sold to another
person, who is not made a party in this writ petition. Learned
Government Pleader submitted that petitioner continued as
registered owner of the vehicle. Recovery of motor vehicle tax has
to be made from the registered owner, or from the person who is in
possession and control of the vehicle, as provided under Section 3
of the Kerala Motor Vehicle Taxation Act. Accordingly, the writ
petition is disposed of directing 3rd respondent to verify whether
petitioner is a registered owner and if so proceed for recovery of
arrears of tax from petitioner, and if not, proceed against the actual
registered owner. Petitioner will produce copy of the judgment and
furnish available records before 3rd respondent for him to take a
decision and intimate the same to the RR authorities to proceed for
recovery against the registered owner.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg