High Court Kerala High Court

Shihabudheen M.I. vs Regional Transport Officer on 24 November, 2008

Kerala High Court
Shihabudheen M.I. vs Regional Transport Officer on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34346 of 2008(L)


1. SHIHABUDHEEN M.I., AGED 33,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT OFFICER, IDUKKI.
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :24/11/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.34346 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 24th day of November, 2008

                                      JUDGMENT

I heard learned counsel for the petitioner and the learned

Government Pleader.

2. Prayer is to permit payment of tax in instalments.

Petitioner is permitted to pay the tax with additional tax for the

period from 1.10.2008 to 31.12.2008 in four equal monthly instalments, the

first of which shall be payable on or before 4.12.2008 and the further

instalments on or before the 4th of the succeeding months. It is made clear

that this judgment will not be understood as meaning that the petitioner can

ply the vehicle without payment of tax.

The writ petition is disposed of as above.

(K.M. JOSEPH, JUDGE)

sb