High Court Kerala High Court

Shibu Thomas vs The State Of Kerala on 19 March, 2007

Kerala High Court
Shibu Thomas vs The State Of Kerala on 19 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8980 of 2007(R)


1. SHIBU THOMAS, KOTTANATTU HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER,

3. THE FEDERAL BANK LTD., VAZHITHALA BRANCH

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :19/03/2007

 O R D E R
           THOTTATHIL B. RADHAKRISHNAN, J.

            - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                       W.P.(C)NO.8980 OF 2007

            - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

             Dated this the 19th day of March 2007


                                 JUDGMENT

Heard.

2. The petitioner faces revenue recovery proceedings

for dues under the Kerala Motor Vehicles Taxation Act. The

petitioner did not produce G Forms. He also did not file any

statutory appeal without producing G Forms. The petitioner

cannot find any way out from paying Motor Vehicles Tax.

3. Having regard to the fact that the vehicle also

suffered certain attachments, it is directed that if the

petitioner pays the entire outstandings in three instalments,

payable on or before 29.3.07, 28.4.07 and 12.6.07 and

thereby wipes off the entire outstandings including the

accruals, the revenue recovery proceedings shall be

dropped. If there is default in remitting any of the

instalments as aforesaid, the benefit of this judgment shall

W.P.(C)NO.8980 OF 2007

2

stand recalled automatically and revenue recovery proceedings

shall be immediately enforced.

Writ petition is disposed of as above.

THOTTATHIL B. RADHAKRISHNAN, JUDGE

jes