High Court Kerala High Court

Venugopalan vs The Regional Transport Officer … on 21 August, 2008

Kerala High Court
Venugopalan vs The Regional Transport Officer … on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25094 of 2008(K)


1. VENUGOPALAN, S/O.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER (RTO)
                       ...       Respondent

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

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

 Dated :21/08/2008

 O R D E R
                         K.M. JOSEPH, J.

           ````````````````````````````````````````````````````
                W.P.(C) No. 25094 OF 2008 K
           ````````````````````````````````````````````````````
           Dated this the 21st day of August, 2008

                         J U D G M E N T

Petitioner seeks permission to remit motor vehicle

tax for the quarter from 1.7.2008 to 30.9.2008 in four equal

monthly instalments in respect of his stage carriage vehicle

No.KL8/U 7902.

2. I heard learned counsel for the petitioner and

learned Government Pleader. The petitioner is granted three

weeks’ time to remit motor vehicle tax with additional tax for

the quarter from 1.7.2008 to 30.9.2008 in respect of his stage

carriage vehicle No.KL8/U 7902. It is made clear that this

should not be understood as meaning that the petitioner can

operate without payment of tax.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks