High Court Kerala High Court

M.A.Scaria vs The Regional Transport Officer on 7 October, 2009

Kerala High Court
M.A.Scaria vs The Regional Transport Officer on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28049 of 2009(A)


1. M.A.SCARIA, MATTAPARAMBIL HOUSE
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

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

 Dated :07/10/2009

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

                     ------------------------------
                  W.P.(C).No.28049 OF 2009
                     ------------------------------

            Dated this the 7th day of October, 2009


                         J U D G M E N T

———————-

1. Petitioner is the owner of a stage carriage bearing

Regn:No:KL-3/A-1744 which was being plied on the route

Mathamba – Meloram on the strength of a valid permit till

21.8.2008. According to the petitioner the vehicle has crossed

15 years during November 2007 and the fitness of the vehicle

expired on 26.1.2006. Therefore the vehicle was taken to

Tamilnadu and a substitute vehicle was operating on the

strength of the permit in the route in question. Eventhough the

petitioner claimed exemption from payment of tax on producing

‘G’ form for the period from 1.1.2006 onwards, the exemption

was not allowed, because the authority concerned has not

obtained verification report from the R.T.O., within the

jurisdiction of whom the vehicle was kept in the State of

Tamilnadu. It is submitted that an appeal filed against rejection

of ‘G’ form was also not successful.

2. Grievance of the petitioner is that on rejection of

claim for exemption the petitioner had submitted Ext.P2

application before the respondent seeking for effecting tax

W.P.(C).28049/09-A 2

endorsement at the rate of Non-Transport Vehicles for the period

from 1.1.06, during when the vehicle in question was not

operated on the strength of any stage carriage permit.

According to the petitioner the respondent had requested the

R.T.O., Periyakulam, Tamilnadu to obtain and forward a

certificate of verification report with respect to the vehicle which

is alleged to have been garraged within the jurisdiction of that

authority. But since the verification report was not received the

respondent is not taking any decision on Ext.P2.

3. Having considered the facts and circumstances, I am

of the opinion that the writ petition can be disposed of directing

the respondent to consider and pass orders on Ext.P2 application

at the earliest. Hence the respondent is directed to consider and

pass orders on Ext.P2 application as early as possible, after

affording an opportunity of hearing to the petitioner, at any rate

within a period of one month from the date of receipt of a copy of

this judgment.

C.K.ABDUL REHIM, JUDGE.

okb