IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5137 of 2009(J)
1. VINOD, S/O.SREEDHARAN,
... Petitioner
Vs
1. ASSISTANT MOTOR VEHICLE INSPECTOR,
... Respondent
2. STATION HOUSE OFFICER, VIYYUR POLICE
3. THE JOINT R.T.O, GURUVAYUR.
For Petitioner :SRI.K.I.SAGEER
For Respondent :SRI.M.A.JOSEPH MANAVALAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :30/06/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 5137 OF 2009
.........................................................................
Dated this the 30 th June, 2009
J U D G M E N T
The case of the petitioner is to have permission to remit the
tax without producing the original of the R.C.Book before the
departmental authorities, stating that the original is left with the
financier. It was in the said circumstances, the financier of the
vehicle was ordered to be impleaded as an additional respondent;
pursuant to which, the concerned Company was impleaded as
the Additional Fifth respondent. Thereafter, an interim order was
passed by this Court on 23.06.2009 directing the Additional Fifth
respondent to produce the original R.C. Book before the
departmental authorities; simultaneously directing the petitioner
to appear before the said authorities on 29.06.2009 and to remit
the tax arrears .
2. The learned Counsel appearing on behalf of the Addl.5th
respondent submits that even though the Addl. 5th respondent
W.P.(C) No. 5137 OF 2009
2
was present before the departmental authorities with the original
of the R.C. Book, the petitioner did not turn up to remit the tax
arrears.
3. The learned Counsel for the petitioner submits that he
had passed on the instruction to the petitioner and that the
outcome is not known to the learned Counsel.
Considering the sequence of events, it appears that the
petitioner is no more interested with the cause of action
projected in the Writ Petition. The Writ Petition is accordingly
dismissed.
P.R. RAMACHANDRA MENON,
JUDGE.
lk