High Court Kerala High Court

K.Manoharan vs Revenue Secretary on 27 November, 2007

Kerala High Court
K.Manoharan vs Revenue Secretary on 27 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22534 of 2004(G)


1. K.MANOHARAN, KUNIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. REVENUE SECRETARY, GOVERNMENT OF KRALA,
                       ...       Respondent

2. THE TAHSILDAR, (REVENUE RECOVERY),

3. THE DISTRICT COLLECTOR, KANNUR.

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/11/2007

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.
                 ....................................................................
                           W.P.(C) No.22534 of 2004
                 ....................................................................
                Dated this the 27th day of November, 2007.

                                        JUDGMENT

The W.P. is filed challenging recovery proceedings for recovery of

arrears of motor vehicle tax. Since petitioner has claimed that vehicle was

garaged somewhere, this court directed seizure of vehicle by the Police on

intimation by the petitioner. Even though interim order was passed on

3.8.2004, petitioner does not appear to have followed up the matter or traced

the vehicle. It was made clear in the order that stay will take effect only

from the date the vehicle was taken possession by the Police. Since

petitioner has not complied with the interim order, challenge against the

demand is not tenable and the W.P. is dismissed.

C.N.RAMACHANDRAN NAIR
Judge
pms