High Court Kerala High Court

Mathew V. Ninan vs The Joint Regional Transport … on 13 August, 2008

Kerala High Court
Mathew V. Ninan vs The Joint Regional Transport … on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23304 of 2008(Y)


1. MATHEW V. NINAN,
                      ...  Petitioner

                        Vs



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

2. DEPUTY TAHSILDAR (RR),

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.BIJU M.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :13/08/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 23304 OF 2008 Y
                  --------------------------------------
                 Dated this the 13th August, 2008

                            JUDGMENT

Petitioner challenges Ext.P4 and seeks a direction to

consider Ext.P5. Briefly put, the case of the petitioner is as

follows:

Petitioner is the registered owner of vehicle bearing No.

KL-4D-9005. It is a tourist bus conducting tour programme and

the petitioner remitted road tax of Rs.13,34,400/=. It is stated

that the petitioner could not use the vehicle after 5.2.2007, since

the vehicle was entrusted with the workshop of one Shri Ajith

Kumar to do major repairs. Thereafter, it is his case that he was

admitted and treated as inpatient at the Vanchiyoor Ayurvedic

Rheumatic and Cancer Research Centre, Chavara, Kollam.

Since the petitioner was under treatment and the vehicle was

under repair, the petitioner could not file G Form before the first

WPC.23304/08 Y 2

respondent. Now the petitioner challenges Ext.P7 notice issued

under the Revenue Recovery Act. Petitioner submitted Ext.P5

representation along with G Form and according to him, it is

settled principle of law that the application of G Form need not

be filed within one week, as it is an impossible condition. It is

also stated that the petitioner has to be exempted from payment

of the road tax from 5.2.2007, even though there was no prior

application made as per the Kerala Motor Vehicles Rules. It is

pointed out that the vehicle has not carried any fitness certificate

and insurance coverage after 5.2.2007.

2. I heard the learned counsel appearing for the petitioner

and the learned Government Pleader. Apparently, the petitioner

does not challenge the order calling upon the petitioner to pay

tax. What is challenged is recovery proceedings under the

Revenue Recovery Act. I do not find how the petitioner can

maintain the Writ Petition without challenging the primary

WPC.23304/08 Y 3

demand which has resulted in the consequential demand under

the Revenue Recovery Act. Admittedly, the petitioner did not

file G Form in time. According to petitioner, he has filed G

Form along with a representation. Counsel for petitioner seeks

to draw support from the decision of this Court in Damodaran v.

RTO & Others (2000 (2) KLJ 98). Therein, the Court was

dealing with a case of refund of tax for the period the vehicle

was not used. In fact, the Court held therein as follows:

” This Court has consistently held that with

regard to the application for exemption under

Section 5, “G” Form should be filed in advance so

that verification can be done by the authorities. But,

with regard to the refund of the tax under Section 6,

position is different. ”

But, it was held as follows:

“SRO cannot say that it should be filed within one

week from the date of commencement of the period

as it is an impossible condition. Of course, since

WPC.23304/08 Y 4

advance intimation is nit there verification

verification may become difficult. But, it is for the

party who claim to convince the authorities that

vehicle was not used during the period in question.

Burden is on him to convinced the authorities that

the vehicle was not used. In the above

circumstances, provisions in SRO No.8847/75 that

refund application should be filed within one week

from the commencement of the period for which the

refund of tax is claimed is set aside as it is contrary

to Section 6, as under Section 6 refund application

can be filed only after the non-use of the vehicle at

least for more than one month.”

3. It is in the context of the application for refund and with

reference to SRO 9947/75 that the Court had occasion to state

that it is impossible as the petitioner can file the application only

after the period of one month as per the provisions of the

Section and the condition in the SRO was found to be

impossible. The Court took the view that the provisions of the

SRO were contrary to Section 6. Here, we are not concerned

with the question of refund. The claim, apparently, is based on

the application for exemption. In regard to the same, I do not

WPC.23304/08 Y 5

think that the petitioner can draw any support from that decision.

In such circumstances, I am not inclined to interfere with the

recovery proceedings. Petitioner has not made out a case for

directing consideration of the representation either. It is not

pointed out to me on what provision the representation is based.

In such circumstances, the Writ Petition fails and it is liable to

be dismissed.

4. Learned counsel for petitioner then prayed that the

petitioner may be permitted to pay the amount in instalments. I

feel that the petitioner can be granted the said relief for payment

of the amount due with additional tax in four equal monthly

instalments. Accordingly, while declining to interfere with

Ext.P4, it is ordered that the recovery proceedings against the

petitioner will be kept in abeyance, provided the petitioner pays

the entire amount due under Ext.P4 with additional tax in four

equal monthly instalments. The first instalment shall be payable

on or before 30.8.2008. The further instalments shall be paid on

or before the last working day of every succeeding month. If

WPC.23304/08 Y 6

any of the instalments is defaulted, petitioner will lose the

benefit of this Judgment and the respondents will be free to

proceed against the petitioner in accordance with law.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

//True Copy//
PS to Judge