High Court Kerala High Court

Vinodkumar vs The Secretary on 20 May, 2010

Kerala High Court
Vinodkumar vs The Secretary on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14382 of 2010(W)


1. VINODKUMAR,AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER, TRICHUR.

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :20/05/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                     W.P(C) No. 14382 of 2010-W
                  ----------------------------
                Dated this the 20th day of May, 2010.

                            J U D G M E N T

The petitioner is challenging the correctness and sustainability

of Ext.P3 demanding a sum of Rs.10,000/- from the petitioner in

respect of the offence under Section 86(5) of the Motor Vehicles Act

giving an option to the petitioner to have the same compounded.

2. The stage carriage bearing No.KL-07/AD 4710 was

found as being operated as a contract carriage, as per Ext.P2 check

report dated 18.1.2008. It is contended that, since the vehicle is

having the seating capacity of ‘less than 40’, the action pursued by

the respondent in respect of ‘single day’ operation as a contract

carriage, directing the petitioner to remit an amount of Rs.10,000/-

as per Ext.P3 is wrong and unsustainable. Reliance is placed on the

decision rendered by this Court in Mohammed Ibrahim V. R.T.O,

Palakkad (2003 KLJ (Tax Cases) 59). It is also stated that as per

Clause 6 of the proviso under the Schedule the liability to pay such

tax in respect of a stage carriage, which is operated as a contract

carriage is only at the rate of Rs.330/- per day, in respect of a stage

carriage having a seating capacity ‘exceeding 40’ and at the rate of

W.P(C) No. 14382 of 2010-W 2

Rs.200/- per day, in respect of a ‘contract carriage’ having a seating

capacity ‘not exceeding 40’. This being the position, the course

pursued by the respondent is not correct or sustainable; submits the

learned counsel.

3. In respect of the tax liability, the learned Government

Pleader submits that the idea and understanding of the petitioner,

as to the liability, is quite wrong and misconceived. It is also stated

that the demand as per Ext.P3 is only with regard to the amount to

have the offence compounded. Reliance is also placed on para 7 of

the decision cited by the petitioner himself, so as to sustain the said

contention.

4. The contention raised in the said case by the concerned

persons was that, once the offence committed under the ‘Act’ was

compounded and the compounding fee was paid, no other amount

could be demanded as Tax under Section 86(5) of the Motor

Vehicles Act. The said contention was held as not acceptable to the

Court, observing that the liability to pay tax as provided under the

relevant schedule of the Taxation Act was, after compounding the

offence and paying the compounding fees. In other words, the

payment of tax, which is a basic liability upon the person

concerned, who operates the ‘stage carriage’ as ‘contract carriage’

W.P(C) No. 14382 of 2010-W 3

and on the basis of the entries in the schedule is, over and above

the liability of the person concerned to have the offence

compounded.

In the above circumstances, this Court does not find any merit

in the Writ Petition. None of the ground raised in the Writ Petition is

tenable. No interference is warranted and the Writ Petition is

dismissed.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge
ab