IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6888 of 2008(T)
1. A.P.SHAJAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE DEPUTY TAHSILDAR,
3. ABOOBACKER, S/O. KHADER,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/06/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.6888 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of June, 2008
JUDGMENT
Petitioner has approached this court challenging Exts.P2 and P3
recovery notices in respect of the vehicle bearing registration No.KED
8645. It is the case of the petitioner that the vehicle in question was sold by
him to the third respondent vide agreement dated 16.7.1999. It is stated that
on the same day the vehicle was given to the possession of the third
respondent with all necessary documents. While so, the petitioner
received a notice calling upon him to pay tax for the period from 1.10.1999
to 31.12.2004.
2. I heard learned counsel for the petitioner, learned counsel
for the third respondent and the learned Government Pleader. Learned
counsel for the third respondent owns up the liability to pay the amount.
But he only seeks sometime to pay off the amount. In such circumstances,
the writ petition is disposed of as follows:
Third respondent is permitted to pay the amount due under
Exts.P2 and P3 recovery notices with additional tax in three equal monthly
instalments, the first of which shall be payable on or before 10.7.2008. The
further instalments shall be paid on or before the 10th of the succeeding
WPC. 6888/2008. 2
months. If the third respondent does not pay the amount as aforesaid, it is
open to the first respondent to proceed against the third respondent in
accordance with law.
(K.M. JOSEPH, JUDGE)
sb