High Court Kerala High Court

Bijoy.S vs State Of Kerala on 19 August, 2010

Kerala High Court
Bijoy.S vs State Of Kerala on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25393 of 2010(Y)


1. BIJOY.S,S/O.DR.A.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESETNED BY THE
                       ...       Respondent

2. THE TAHSILDAR(RR)KANAYANNUR TALUK,

3. VILLAGE OFFICER, ELAMKULAM VILLAGE,

4. STATE OF KERALA, REPRESETNED BY

                For Petitioner  :SRI.K.S.DILIP

                For Respondent  : No Appearance

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

 Dated :19/08/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                     W.P(C) No. 25393 of 2010-Y
                  ----------------------------
              Dated this the 19th day of August, 2010.

                          J U D G M E N T

The petitioner has approached this Court, challenging the

revenue recovery proceedings, as borne by Ext.P1, seeking to realize

the amount of Rs.49,140/- with interest and collection charges,

stated as arrears of tax payable under the Kerala Motor Vehicles

Taxation Act in respect of the vehicle bearing No.KL 02-B 6669,

which in fact has been pursued pursuant to the requisition made by

the RTO, Ernakulam.

2. The case of the petitioner is that, the petitioner is not the

owner of the vehicle mentioned in Ext.P1 and that there is

absolutely no connection whatsoever, which hence is sought to be

intercepted in this Court.

3. The learned Government Pleader appearing for the

respondents submits on instructions that, an obvious mistake has

crept in Ext.P1, while mentioning the number of the vehicle as KL

02-BA 6669 in place of ‘KL 02 B 6669’. It is asserted by the learned

Government Pleader that the vehicle bearing No.KL 02-B 6669

W.P(C) No. 25393 of 2010-Y 2

belongs to the petitioner and that the petitioner is a defaulter in

respect of the tax arrears, which in turn is sought to be realized by

the RTO, Ernakulam.

4. The learned counsel for the petitioner fairly concedes

that, the vehicle bearing No.KL 02-B 6669 actually belongs to the

petitioner and that the petitioner happened to approach this Court

only under the impression that the liability to be satisfied by the

owner of the other vehicle is being sought to be realized from the

petitioner and that the actual liability, if any, in respect of the

vehicle bearing No.’KL 02 B 6669′ is not intended to be disputed.

The learned counsel further submits that, the petitioner might be

permitted to clear the said liability by way of reasonable

instalments, more so since the petitioner has not received any

proper notice in respect of the said vehicle.

5. After hearing both the sides, this Court finds that the

petitioner could be permitted to clear the liability shown in Ext.P1,

treating the said notice as issued in respect of the vehicle bearing

No.’KL 02 B 6669′; by way of ‘four’ equal monthly instalments, the

first of which shall be effected on or before the 10th of September,

2010; to be followed by similar instalments to be effected on or

W.P(C) No. 25393 of 2010-Y 3

before the 10th of the succeeding months. Subject to the above, all

further coercive proceedings shall be kept in abeyance. It is made

clear that, if any default is committed by the petitioner in satisfying

the due amount as above, it will be open to the respondents, to

proceed with appropriate steps for realisation of the entire amount

in a lump sum.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON
JUDGE

ab