High Court Kerala High Court

A.P.Moosakutty vs The Deputy Tahsildar (Revenue … on 4 July, 2008

Kerala High Court
A.P.Moosakutty vs The Deputy Tahsildar (Revenue … on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7678 of 2007(L)


1. A.P.MOOSAKUTTY,AMALAPARAMBIL,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (REVENUE RECOVERY)
                       ...       Respondent

2. THE VILLAGE OFICER,

3. THE JOINT REGIONAL TRANSPORT OFFICER,

4. M/S.NISHA FINANCE COMPANY,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.7678 of 2007
              ----------------------------------------------
                      Dated 4th July, 2008.

                          J U D G M E N T

The dispute is with regard to the motor vehicle

tax. The main contention is that the recovery is in respect of the

period after the repossession of the vehicle bearing registration

No.KL-11/A 6207, by the 4th respondent financier. There will be a

direction to the third respondent to issue notice to the petitioner

and the 4th respondent and take a decision with regard to the

above contention, within three months from the date of

production of a copy of the judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.7678 of 2007

———————————————-

J U D G M E N T

Dated 4th July, 2008.