High Court Kerala High Court

C. Sebastian vs The State Of Kerala on 9 October, 2009

Kerala High Court
C. Sebastian vs The State Of Kerala on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1095 of 2007(E)


1. C. SEBASTIAN, S/O. CHARLES,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. JOINT REGIONAL TRANSPORT OFFICER,

3. THE TAHSILDAR (R.R),

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  :SRI.T.V.GEORGE

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 1095 OF 2007 (E)
                 =====================

            Dated this the 9th day of October, 2009

                         J U D G M E N T

The challenge in this writ petition is against Ext.P4 revenue

recovery proceedings initiated against the petitioner.

2. Petitioner was the registered owner of a Tempo

Traveller bearing Regn.No.KL-07 C 1497, in respect of which hire

purchase was availed of from the additional 4th respondent

financier. Till 1/7/96, admittedly tax was paid by the petitioner.

Thereafter, default was committed not only in the payment of tax,

but also the dues to the financier. Finally, the vehicle was seized

by the financier on 17/12/97. Subsequently, based on an

understanding between the petitioner and the 4th respondent, the

vehicle was dismantled on 2/2/99. It is also seen from Ext.P3

order passed by the 2nd respondent that the registration

certificate was also cancelled with effect from that date.

3. However, in the meanwhile, revenue recovery steps

were also initiated for recovery of the motor vehicle tax from

1/7/96 to 31/12/2000. It was in pursuance to the said requisition

that Ext.P4 notice was issued under the Revenue Recovery Act for

WPC 1095/07
:2 :

realising Rs.1,93,896/-, which is under challenge int his writ

petition.

4. Counter affidavit shows that subsequently the amount

demanded towards motor vehicle tax was reduced and was

refixed for the period 1/7/96 to 2/2/99 and the amount that is

sought to be recovered is Rs.1,14,696/- as against Rs.1,93,896/-

mentioned in Ext.P4.

5 The case of the petitioner is that the vehicle was seized

on 17/12/97 and that since then the vehicle was in the custody of

the financier. It is contended therefore that the recovery

proceedings initiated against him is illegal.

6. Exemption from the payment of motor vehicle tax can

be claimed only if the conditions specified in Section 5 of the

Kerala Motor Vehicles Taxation Act, 1976 have been complied

with. It has been so held by a Full Bench of this Court in

Regional Transport Officer v. Abdurahiman (2007(1) KLT

613). In this case, the vehicle was seized on 17/12/97 and

therefore admittedly petitioner has possession for the defaulted

period, 1/7/96 to 17/12/97. This liability of the petitioner is an

undisputed one. Even in respect of the said period and the

WPC 1095/07
:3 :

remaining period till 2/2/99, petitioner has no case of having

complied with the requirements of filing G Form as mandated in

Section 5 of the Act. If that requirement has not been complied

with, there arise no question of exemption from the payment of

motor vehicles tax. If that be so, the recovery of motor vehicle

tax for the period 1/7/96 to 2/2/99 cannot be faulted. I am not

persuaded to interfere. Writ petition fails and is dismissed.

7. Counsel for the petitioner prays for an instalment

facility to discharge the liability.

8. I heard the learned Government Pleader also.

It is directed that the petitioner will be permitted to pay the

amount due in three instalments, the first of which shall be paid

on or before 20th of October 2009 and the subsequent instalments

on or before 20th of November and December, 2009. It is made

clear that if payment is made as above, recovery proceedings will

not be initiated and if default is committed, respondents will be

free to initiate recovery proceedings.

ANTONY DOMINIC, JUDGE
Rp