IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 85 of 2010(I)
1. E.P.AJITHKUMAR, PULAKKATT HOUSE,
... Petitioner
Vs
1. THE REVENUE SECRETARY,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER/TAXATION
3. THE DEPUTY TAHSILDAR,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 85 of 2010
---------------------------------------
Dated, this the 5th day of January, 2010
J U D G M E N T
The petitioner is challenging the coercive proceedings taken
against him under the Kerala Revenue Recovery Act for realisation of a
sum of Rs.17,070/- with interest and cost in respect of the tax payable
under the Kerala Motor Vehicles Taxation Act, pertaining to the stage
carriage bearing No. KL-10 Q 6533 owned by the petitioner.
2. The case of the petitioner is that he had made necessary
arrangements to file necessary ‘G’ forms, but the same could not be
submitted before the Authority and hence that the petitioner would clear
the entire liability, for which some breathing time is sought for.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the petitioner is
directed to clear the entire liability stipulated under Exts.P1 and P2 by
way of ‘two’ equal monthly instalments, the first of which shall be
effected on or before the 30th of this month and the next one on or
before the 27th of February, 2010. Subject to the above, all further
coercive proceedings pursuant to Exts.P1 and P2 shall be kept in
abeyance. If any default is committed by the petitioner, the benefit
WP(C) No.85/2010
2
granted by this verdict will stand withdrawn automatically. It is also made
clear that the petitioner shall put the vehicle on road, only on clearance of
the entire tax liability as above.
P. R. RAMACHANDRA MENON
JUDGE
dnc