IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4158 of 2009(T)
1. T.S.SWAMINATHAN
... Petitioner
Vs
1. RTO, PALAKKAD
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 4158 OF 2009 T
````````````````````````````````````````````````````
Dated this the 9th day of February, 2009
J U D G M E N T
I heard learned counsel for the petitioner and learned
Government Pleader.
Writ petition is disposed of permitting the petitioner to pay
the tax with additional tax for the period from 1.4.2008 to
31.3.2009 in four equal monthly instalments. The first instalment
shall be paid on or before 1.3.2009 and the further instalments
shall be paid on or before the first working day of the succeeding
months. If the petitioner makes default in a single instalment, the
petitioner will lose the benefit of this judgment and the
respondents will be free to proceed against the petitioner in
accordance with law. It is made clear that the petitioner cannot
operate the vehicle without payment of tax with additional tax.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE