IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6610 of 2006(J)
1. M.K.GIRIDHARAN, SMITHAGIRI,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE DEPUTY TAHSILDAR,
For Petitioner :SRI.I.DINESH MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :19/09/2008
O R D E R
K.BALAKRISHNAN NAIR, J.
-----------------------------------------
W.P.(C) NO.6610 OF 2006-J
-----------------------------------------
JUDGMENT
The petitioner was the registered owner of a stage carriage
bearing No.KED 6768. This writ petition was filed by him,
challenging Exts.P6 and P7 revenue recovery notices, demanding an
amount of Rs.1,56,415/- from him towards motor vehicles tax for the
period between 1998 and 2000. According to the petitioner, he has
paid substantial part of the amount and the amount payable by him will
come to only Rs. 13,005/-. On the above ground, this writ petition was
filed, seeking appropriate reliefs.
2. The 1st respondent has filed a counter affidavit, giving the
details of the amount due from the petitioner. As per the counter
affidavit, the amount demanded is fully justified. The details of the
amount due towards various quarters are given in the counter affidavit.
It is also pointed out that while admitting this writ petition, this Court
directed the petitioner to remit Rs.15,000/-, by interim order dated
7.3.2006. The said direction has, also, not been complied with. The
WPC 6610/06 2
petitioner has not filed any reply affidavit to the above counter.
3. This Court in these proceedings cannot decide the disputed
question regarding the amount due from the petitioner towards motor
vehicles tax. Accordingly, the writ petition is dismissed.
19th September, 2008. K.BALAKRISHNAN NAIR, JUDGE.
Nm/