High Court Madras High Court

A.Saraswathi vs The State Of Tamilnadu on 8 February, 2011

Madras High Court
A.Saraswathi vs The State Of Tamilnadu on 8 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 08-02-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.2829 of 2011


A.Saraswathi								.. Petitioner.

Versus

1. The State of Tamilnadu,
Rep. By its Secretary, (Home)
Transport Department,
Chennai-600 009.

2.The State Transport Authority,
Chepauk, Chennai-5.

3.The Motor Vehicles Inspector
Zuzwadi Check Post,
Hosur, Tamilnadu.

4.The Motor Vehicles Inspector,
K.G.Chavadi Check Post,
Coimbatore.

5.The Motor Vehicles,
Inspector, Poonamallee Check Post,
Chennai.									.. Respondents.


Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondents herein and their  subordinates to accept Motor Vehicles Tax for Tamilnadu at the rate of 1/10th of the Quarterly tax or one month tax or one quarter tax when tendered voluntarily by the petitioner or in advance for 7 days or 30 days or 90 days use in Tamilnadu instead of collection 1/10th of the quarterly tax for every entry into Tamilnadu in respect of the petitioner's Tourist Vehicle bearing Registration No.KA-01-B-2001.
	

		For Petitioner	: 	Mr.S.Govindraman

		For Respondents	:  	Mr.S.Gopinathan
						Additional Government Pleader


O R D E R

Heard the learned counsel appearing for the petitioner and the learned Additional Government Pleader appearing for the respondents.

2. At this stage of the hearing of the writ petition, the learned counsel appearing for the petitioner had submitted that the issues involved in this writ petition are covered by the order of this Court, dated 24.4.2007, in W.P.Nos.15061 to 15063 of 2007, wherein, this Court had directed the respondents therein to receive the tax, as and when it is voluntarily tendered, by the petitioners therein, in advance, for 7 days, 30 days or 90 days, without insisting on the payment of 1/10th of the quarterly, tax for every entry into Tamil Nadu, in respect of the petitioners’ vehicles concerned.

3. The learned Additional Government Pleader appearing for the respondents have no objection for this Court following its earlier order, dated 24.4.2007.

4. In view of the submissions made by the learned counsels appearing for the parties concerned and in view of the order passed by this Court, on 24.4.2007, in W.P.Nos.15061 to 15063 of 2007, the writ petition is disposed of, directing the respondents concerned to receive the tax, as and when it is voluntarily tendered by the petitioner, in advance, for 7 days, 30 days or 90 days, without insisting on the payment of 1/10th of the quarterly tax, for every entry into Tamil Nadu, in respect of the petitioner’s vehicle bearing registration No.KA-01-B-2001. No costs.

csh

To

1. The Secretary, (Home)
State of Tamilnadu,
Transport Department,
Chennai-600 009.

2.The State Transport Authority,
Chepauk, Chennai-5.

3.The Motor Vehicles Inspector
Zuzwadi Check Post,
Hosur, Tamilnadu.

4.The Motor Vehicles Inspector,
K.G.Chavadi Check Post,
Coimbatore.

5.The Motor Vehicles,
Inspector, Poonamallee Check Post,
Chennai