High Court Kerala High Court

E.K.Vimal Kumar vs The Regional Transport Officer on 21 July, 2008

Kerala High Court
E.K.Vimal Kumar vs The Regional Transport Officer on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23041 of 2005(R)


1. E.K.VIMAL KUMAR,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR,

3. M.MUSTHAFA,

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :21/07/2008

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.
                   --------------------------------------------
                        W.P.C. NO. 23041 OF 2005
                   --------------------------------------------
                   Dated this the 21st day of July, 2008

                                 JUDGMENT

Petitioner is challenging recovery proceedings for recovery of

arrears of motor vehicle tax due in respect of a vehicle bearing

registration No. KL-C-7803, which according to the petitioner, was

sold to third respondent. However, Government Pleader submitted that

registration continues in the name of the petitioner and petitioner is

liable to pay tax under Section 3(3) of the Motor Vehicle Taxation Act.

Counsel for the petitioner submitted that petitioner has filed suit for

recovery of the amount and the third respondent has deposited the

amount in court. It is for the petitioner to get the amount released from

the court and remit the same with the motor vehicle department for

adjustment towards arrears of tax. However, if the amount is not paid

by the petitioner, recovery can be continued against the petitioner, as

petitioner is the registered owner of the vehicle. Petitioner is given two

months’ time to withdraw the amount if required with permission of

court and deposit it before the RTO, and if payment is not made within

2

two months, recovery can be continued against the petitioner. If

petitioner produces copy of this judgment before the civil court, the

court will pass orders on the application for release of the amount

without any delay.

W.P. is disposed of as above.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

3