High Court Kerala High Court

Smt.Rajeena Johnson vs The Revenue Secretary on 23 April, 2010

Kerala High Court
Smt.Rajeena Johnson vs The Revenue Secretary on 23 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13626 of 2010(C)


1. SMT.RAJEENA JOHNSON,
                      ...  Petitioner

                        Vs



1. THE REVENUE SECRETARY,
                       ...       Respondent

2. THE JOINT REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/04/2010

 O R D E R
                       P.N.RAVINDRAN, J.
                     ----------------------------
                    W.P.(C)No.13626 of 2010
                     ----------------------------
                      Dated 23rd April, 2010

                            JUDGMENT

The petitioner is the registered owner of a stage

carriage bus bearing registration No.KL-8 F 5252. Motor vehicles tax

in respect of the said vehicle was paid for the period up to

31.12.2009. Motor vehicles tax due for the period from 1.1.2010 to

31.3.2010 has not been paid. It is stated that the motor vehicles tax

payable for the current quarter, namely from 1.4.2010 to 30.6.2010

is also due. It is also stated that though the permit is valid and

current, due to mechanical complaints, the petitioner is not presently

operating the stage carriage bus and therefore she is not in a position

to pay the arrears of motor vehicles tax due for the period from

1.1.2010 to 30.6.2010 in lump. The petitioner also states that

contribution to the Kerala Motor Transport Workers’ Welfare Fund is

also due. The petitioner submits that though she had submitted

Ext.P2 representation dated 5.4.2010 before the Secretary to

Government, Revenue Department requesting for permission to pay

the motor vehicles tax due for the said period in instalments, orders

have not been passed thereon. In this writ petition, the petitioner

WP(C).No.13626/2010 2

seeks a direction to the first respondent to consider Ext.P2

representation and pass orders thereon within a time limit to be fixed

by this Court. In the alternative, the petitioner seeks a direction to

the second respondent to permit her to pay the arrears of motor

vehicles tax due in respect of her vehicle in four equal monthly

instalments.

2. I heard Sri.I.Dishesh Menon, learned counsel appearing

for the petitioner and Sri.K.P.Pradeep Kumar, learned Government

Pleader appearing for the respondents. The learned counsel for the

petitioner submitted that the petitioner will pay the arrears of motor

vehicles tax due for the period from 1.1.2010 to 30.6.2010 and

arrears of contribution to the Kerala Motor Transport Workers’

Welfare Fund in three equal monthly instalments, namely on or

before 30.4.2010, 30.5.2010 and 30.6.2010 and that upon the first of

such instalments being paid, she may be permitted to operate the

stage carriage. The learned Government Pleader appearing for the

respondents submitted that if the petitioner remits the instalments in

time, the respondents will permit him to operate the vehicle.

In the light of the aforesaid submissions, I dispose of this

writ petition with the following directions:

(i) The petitioner shall remit the arrears of motor vehicles

WP(C).No.13626/2010 3

tax payable in respect of the stage carriage bearing registration

No.KL-8 F 5252 for the period from 1.1.2010 to 30.6.2010 along with

interest thereon in three equal monthly instalments. The first of such

instalments shall be paid on or before 30.4.2010, the second on or

before 30.5.2010 and the third on or before 30.6.2010.

(ii) The petitioner shall also remit the arrears of

contribution to the Kerala Motor Transport Workers’ Welfare Fund

along with interest in three equal monthly instalments, namely on or

before 30.4.2010, 30.5.2010 and 30.6.2010.

(iii) In the event of the petitioner complying with the

aforesaid directions by remitting the instalments in time, the

respondents shall permit the petitioner to operate the stage carriage,

if it is covered by a valid permit.

(iv) If the petitioner does not comply with the aforesaid

conditions, it will be open to the official respondents to take

appropriate steps to realise the arrears of tax and also to prevent the

petitioner from operating the state carriage bus.

P.N.RAVINDRAN
Judge

TKS