IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16861 of 2009(C)
1. ABDUL LATHEEF.E., S/O.MOHAMMED,
... Petitioner
Vs
1. THE JOINT REGIONAL TRANSPORT OFFICER,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/06/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No.16861 OF 2009
.........................................................................
Dated this the 18 th June, 2009
J U D G M E N T
The grievance of the petitioner is that the respondent is
proceeding with coercive steps against the petitioner for
realisation of the tax arrears of two quarters in respect of his
stage carriage bearing No.KL-08/7720.
2. The learned counsel for the petitioner submits that the
petitioner is ready and willing to clear the entire outstanding
liability provided some breathing time is given.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the Writ
Petition is disposed of directing the petitioner to clear the
outstanding arrears by way of three equal monthly installments ,
the first of which shall be paid on or before the 30th of this month
and the others shall be paid on or before 30.07.2009 and
30.08.2009 respectively. It is made clear that if any default is
committed by the petitioner in effecting the installments as
above, the respondent will be at liberty to proceed against the
W.P.(C) No.16861 OF 2009
2
petitioner with coercive steps for realisation of the outstanding
amount in a lump sum. It is also made clear that till such
outstanding liability is cleared, including the additional tax, if
any, the petitioner shall not be entitled to put the vehicle on the
road.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk