High Court Kerala High Court

P.P.Vijayan vs The Regional Transport Officer on 23 May, 2008

Kerala High Court
P.P.Vijayan vs The Regional Transport Officer on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25510 of 2006(J)


1. P.P.VIJAYAN, S/O.KELU, AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE DEPUTY TRANSPORT COMMISSION,

3. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,

4. NEETHU INVESTMENTS, ERULAPPAN STREET,

5. MAHENDRAKUMAR KOTHARI, FINANCIERS,

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/05/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                    W.P.(C) No.25510 of 2006
               ----------------------------------------------
                      Dated 23rd May, 2008.

                           J U D G M E N T

Petitioner is aggrieved by Ext.P8 notice for revenue

recovery. The same is issued for collection of motor vehicles tax.

It is seen that the petitioner had not duly filed the G-form.

Therefore, the levy cannot be resisted. There is no merit in the

writ petition. It is accordingly dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.25510 of 2006

———————————————-

J U D G M E N T

Dated 23rd May, 2008.