IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7678 of 2007(L)
1. A.P.MOOSAKUTTY,AMALAPARAMBIL,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR (REVENUE RECOVERY)
... Respondent
2. THE VILLAGE OFICER,
3. THE JOINT REGIONAL TRANSPORT OFFICER,
4. M/S.NISHA FINANCE COMPANY,
For Petitioner :SRI.O.D.SIVADAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.7678 of 2007
----------------------------------------------
Dated 4th July, 2008.
J U D G M E N T
The dispute is with regard to the motor vehicle
tax. The main contention is that the recovery is in respect of the
period after the repossession of the vehicle bearing registration
No.KL-11/A 6207, by the 4th respondent financier. There will be a
direction to the third respondent to issue notice to the petitioner
and the 4th respondent and take a decision with regard to the
above contention, within three months from the date of
production of a copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.7678 of 2007
———————————————-
J U D G M E N T
Dated 4th July, 2008.