IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7855 of 2008(I)
1. V.K.ABDUL SHUKKOOR,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE DEPUTY TAHSILDAR,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/03/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 7855 OF 2008 I
= = = = = = = = = = = = = = =
Dated this the 7th day of March, 2008
J U D G M E N T
In this writ petition, petitioner claims that his liability is only to
pay tax at the rate applicable to non-transport vehicles. This claim
has been urged by the petitioner in Ext. P3 objection filed by him on
receipt of Ext. P2 demand notice. However, without deciding on the
objection so raised, revenue recovery proceedings have been
initiated by Ext. P4 and hence this writ petition.
2. Having regard to the above facts, I dispose of this writ
petition directing that the 1st respondent shall decide on the
correctness of Ext. P2 in the light of Ext. P3. This shall be done by
the 1st respondent within 2 weeks of production of a copy of this
judgment. In the meantime, further proceedings pursuant to Ext.
P4 will stand stayed for a period of 4 weeks from today.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC, JUDGE
jan/-