IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14734 of 2008(D)
1. T.V.JIJIMON, THEKKEKKARA HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER/
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.I.DINESH MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :29/05/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 14734 OF 2008 D
--------------------------------------
Dated this the 29th May, 2008
JUDGMENT
The only prayer pressed before me by the learned counsel
for petitioner is that a decision may be taken on Ext.P3 in so far
as it relates to the claim for taxation at the rate of tax applicable
to non-transport vehicles for the period from 1.11.2008 to
31.3.2008. Learned counsel for petitioner gives up the prayer
for consideration of Ext.P3 in so far as it relates to allow the
petitioner to remit the tax in instalments. I record the
submission. The Revenue Secretary, Revenue Department,
Secretariat, Thiruvananthapuram is suo motu impleaded as the
additional third respondent and the Government Pleader takes
notice on his behalf. The Writ Petition is disposed of directing
the additional third respondent to consider and pass appropriate
orders on Ext.P3 only in so far as the request is for taxation at
the rate applicable to non-transport vehicles, for release of the
vehicle for the period from 1.1.2008 to 31.3.2008 in accordance
WPC. 14734/08 D 2
with law. This shall be done after affording an opportunity of
being heard to the petitioner, within a period of six weeks from
the date of receipt of a copy of this Judgment.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge