IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22475 of 2007(A)
1. JOHN RAPHY, KANJIRATHINGAL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER/TAXATION
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER,
3. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/07/2007
O R D E R
S.SIRI JAGAN,J
================
W.P.(C).No.22475 of 2007
======================
Dated this the 23rd day of July 2007
JUDGMENT
The petitioner complains that while the petitioner’s appeal
against demand for Motor Vehicle Tax is pending, the
respondents have initiated revenue recovery proceedings for
recovery of disputed tax. Petitioner submits that such
proceedings while appeal is pending, is unjustified. The learned
Government Pleader submits that since the petitioner was not
able to obtain a stay, there is nothing unjustified in the
respondents initiating revenue recovery proceedings.
2. Having heard both sides, I feel that since the
petitioner has already filed a stay petition along with the appeal,
it is only appropriate that the second respondent disposes of
Ext.P3 stay application expeditiously. Accordingly, the writ
petition is disposed with following directions:-
The second respondent shall consider and pass appropriate
orders on Ext.P3 stay petition expeditiously. Till disposal of the
stay petition, Ext.P4 shall not be proceeded with. The petitioner
W.P.(C).No.22475/2007
2
shall produce a copy of the writ petition as well as the certified
copy of this judgment before second and third respondents for
compliance.
S.SIRI JAGAN, JUDGE
dvs