High Court Kerala High Court

Noorjahan vs Tahsildar (Rr) on 8 August, 2007

Kerala High Court
Noorjahan vs Tahsildar (Rr) on 8 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11031 of 2004(L)


1. NOORJAHAN, H.NO.25/282, PUTHUPALLY
                      ...  Petitioner

                        Vs



1. TAHSILDAR (RR), PALAKKAD.
                       ...       Respondent

2. VILLAGE OFFICER, VILLAGE I VILLAGE,

3. TRANSPORT COMMISSIONER,

4. M/S.HEMAMBIKA HIRE PURCHASE AND

5. JOINT REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                 W.P. (C). NO. 11031 OF 2004
               ---------------------------------------
            Dated this the 8th day of August, 2007.


                           J U D G M E N T

Petitioner is aggrieved by the recovery proceedings initiated

in the matter of realisation of motor vehicle tax. According to the

petitioner, once the vehicle has been seized by the financier-

4th respondent, there is no liability thereafter for the tax. This is

a matter for the petitioner to point out before the 5th respondent.

2. In the event of the petitioner thus approaching the

5th respondent within a period of two months from today, the

5th respondent will duly enquire into the matter with notice to the

petitioner and 4th respondent and pass appropriate orders

apportioning the liability in accordance with law, in case the

vehicle had been seized by the 4th respondent as submitted by

the petitioner, within a period of another three months. Interim

order passed by this Court will continue for a further period of six

months in order to enable the petitioner to workout the relief as

above.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp