IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34586 of 2009(P)
1. NINISH V.P., S/O.NARAYANAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER/
... Respondent
2. THE SECRETARY TO GOVERNMENT, TRANSPORT
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :02/12/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.34586 OF 2009
------------------------------
Dated this the 2nd day of December, 2009
J U D G M E N T
———————-
1. Limited prayer in this writ petition is to permit the
petitioner to pay the Motor Vehicle Tax in arrears with respect to
the vehicle bearing Regn:No:KL-18/E-1269, in installments.
According to the petitioner the tax due with respect to the
vehicle for the period from 1.10.2009 to 31.10.2009 is in arrears,
and the petitioner could not remit the tax within the time
stipulated due to unforeseen financial stringencies. It is stated
that eventhough the petitioner had approached the authority
seeking permission for payment of the amount in installments,
the same was not acceded to. Hence this writ petition.
2. Having considered facts and circumstances, I am of
the opinion that some indulgence can be shown in the matter of
permitting the petitioner to pay the arrears in installments.
Accordingly the writ petition is disposed of directing the 1st
respondent to receive Motor Vehicle Tax with respect to vehicle
bearing Regn:No:KL-18/E-1269, due for the period from
1.10.2009 to 31.12.2009, if the petitioner makes payment of the
amounts along with additional tax if any due in 3 equal monthly
W.P.(C).34586/09-P 2
installments, falling due on or before 15.12.2009 and on or
before the 15th day of the succeeding months.
3. It is made clear that on payment of the first
installment, the petitioner shall be permitted to ply the vehicle
provided there is no other arrears pertaining to any other period
and provided that the vehicle is not under detention of any
authority. The petitioner shall furnish an undertaking before the
1st respondent to the effect that he will not alienate ownership or
possession of the vehicle until entire tax arrears is cleared.
4. It is further made clear that on the event of default in
payment of any of the installments the respondents are free to
proceed with further steps of recovery as provided under the
law.
C.K.ABDUL REHIM, JUDGE.
okb