IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 22-02-2011 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.4124 of 2011 K.P.Natarajan .. Petitioner. Versus The Transport Commissioner, Ezhilagam, Chepauk, Chennai-600 005. .. Respondent. Prayer: Petition filed seeking for a Writ of Mandamus, directing the respondent and his subordinates to receive the Motor Vehicles tax in advance to the State of Tamilnadu for seven days/30 days/entire quarter as and when voluntarily tendered by the petitioner anywhere in the State of Tamilnadu for using the vehicle bearing No.AP-35 V 7777 to ply in Tamilnadu roads without obstruction. For Petitioner : Mr.R.Natesan For Respondent : Mr.S.Gopinathan (AGP) O R D E R
Heard the learned counsel appearing for the petitioner and the learned Additional Government Pleader appearing for the respondent.
2. At this stage of the hearing of the writ petitions, the learned counsel appearing for the petitioner had submitted that the issues involved in these writ petitions are covered by the order of this Court, dated 24.4.2007, in W.P.Nos.15061 to 15063 of 2007, wherein, this Court had directed the respondents therein to receive the tax, as and when it is voluntarily tendered, by the petitioners therein, in advance, for 7 days, 30 days or 90 days, without insisting on the payment of 1/10th of the quarterly, tax for every entry into Tamil Nadu, in respect of the petitioners’ vehicles concerned.
3. The learned Additional Government Pleader appearing for the respondent has no objection for this Court following its earlier order, dated 24.4.2007.
4. In view of the submissions made by the learned counsels appearing for the parties concerned and in view of the order passed by this Court, on 24.4.2007, in W.P.Nos.15061 to 15063 of 2007, the writ petitions are disposed of, directing the respondent to receive the tax, as and when it is voluntarily tendered by the petitioner, in advance, for 7 days, 30 days or 90 days, without insisting on the payment of 1/10th of the quarterly tax, for every entry into Tamil Nadu, in respect of the petitioner’s vehicle bearing registration No.AP-35 V 7777. No costs.
csh
To
The Transport Commissioner,
Ezhilagam, Chepauk,
Chennai 600 005