High Court Kerala High Court

P.U.Mohandas vs The Regional Transport Officer/ on 31 August, 2010

Kerala High Court
P.U.Mohandas vs The Regional Transport Officer/ on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26996 of 2010(Y)


1. P.U.MOHANDAS, CHALLIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER/
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :31/08/2010

 O R D E R
                  C.K.ABDUL REHIM, J.

              --------------------------------------
               W.P.(C).No.26996 of 2010
              --------------------------------------

        Dated this the 31st day of August, 2010


                      J U D G M E N T

———————-

Only limited prayer in the writ petition is to permit

the petitioner to make payment of Motor Vehicle Tax

due with respect to his vehicle bearing Regn.No:KL-

11/H-4275 for the period from 1.4.2010 to 30.9.2010 in

installments. It is submitted that tax in respect of any

other period is not in arrears.

2. Having considered the prayer, I am inclined to

grant relief permitting payment of the tax in

installments.

3. In the result the writ petition is disposed of

granting the petitioner installment facility for payment

of Motor Vehicle Tax due for the period from 1.4.2010

to 30.9.2010 in 3 equal monthly installments falling due

on or before 15.9.2010 and before the 15th day of the

two succeeding months.

W.P.(C).26996/10 -2-

4. It is made clear that the petitioner shall be

permitted to ply the vehicle on payment of the first

installment stipulated as above on executing an undertaking

before the 1st respondent not to alienate or part with

possession of the vehicle in any manner till the entire

arrears are cleared.

It is further made clear that on the event of default in

payment of any of the installments the respondents shall

proceed with steps as provided under law. It is also made

clear that the respondents will be at liberty to take steps

permissible under law, if there is arrears of tax due with

respect to the vehicle pertaining to any other period.

C.K.ABDUL REHIM, JUDGE.

okb