IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4825 of 2004(Y)
1. J.C.UMA REDDY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. TRANSPORT COMMISSIONER,
3. MOTOR VEHICLE INSPECTOR,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.4825 of 2004
----------------------------------------------
Dated 29th August, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
” Issue a writ of mandamus or any other appropriate
writ commanding the respondents to receive tax from the
petitioner for the vehicles mentioned in Ext.P1 on remitting
payment of tax for quarter, one month of 1/10th of a quarter
depending on the usage.”
There is already an interim order dated 12.2.2004. The writ
petition is disposed of in terms of the said interim order making it
clear that in case the petitioner has still any grievance left, it will
be open to him to approach the third respondent.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.4825 of 2004
———————————————-
J U D G M E N T
Dated 29th August, 2008.