High Court Kerala High Court

P.N. Ponamma vs The Regional Transport Officer on 28 May, 2010

Kerala High Court
P.N. Ponamma vs The Regional Transport Officer on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18553 of 2007(H)


1. P.N. PONAMMA,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE DEPUTY TRANSPORT COMMISSIONER,

3. THE TRANSPORT COMMISSIONER,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/05/2010

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 18553 of 2007
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 28th day of May, 2010

                               JUDGMENT

The petitioner is challenging the steps taken by the respondents,

for realization of the amount due as tax under the Kerala Motor Vehicle

Taxation Act, in respect of the stage carriage bearing No. KL5 C 4708.

2. The learned Government Pleader appearing for the

respondents, with reference to the intimation sent by the first

respondent, vide letter No. C1 2418/2010/PTA dated 12.5.10, that the

petitioner has remitted entire tax arrears, which forms the subject

matter of challenge in this Writ Petition and that matter has become

infructuous.

3. Submission made as above is recorded. No further orders are

called for. The Writ Petition is closed accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd