High Court Kerala High Court

Ibrahimkutty vs The Revenue Secretary on 1 July, 2009

Kerala High Court
Ibrahimkutty vs The Revenue Secretary on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18317 of 2009(H)


1. IBRAHIMKUTTY, KUMMALI HOUSE,
                      ...  Petitioner

                        Vs



1. THE REVENUE SECRETARY,
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER/

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :01/07/2009

 O R D E R
                     P.R.RAMACHANDRA MENON, J.
                    -----------------------------------------------
                           WP(C) NO. 18317 OF 2009
                           -----------------------------------
                       Dated this the 1st day of July, 2009


                                    JUDGMENT

The only prayer of the petitioner is to provide some breathing time to clear

the liability under the Motor Vehicles Taxation Act 1976, in respect of the dues

pertaining to the stage carriage vehicle bearing No. KL 10 K 3141.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the tax arrears in respect

of the above vehicle for the period from 01.10.2008 to 30.06.2009 is permitted

to be cleared by way of five equal monthly instalments commencing from the

30th of this month and to be followed by similar instalments to be effected on or

before the 30th of the succeeding months. It is made clear that till such liability is

cleared in toto, including the additional tax if any, the vehicle shall not be put on

the road for operation.

The Writ Petition is disposed as above.

P.R.RAMACHANDRA MENON
JUDGE

dnc