High Court Kerala High Court

Deepak vs The District Collector on 22 February, 2010

Kerala High Court
Deepak vs The District Collector on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5598 of 2010(Y)


1. DEEPAK, CHENGALATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOTTAYAM.
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE JOINT REGIONAL TRANSPORT OFFICER,

4. DEPUTY TAHSILDAR (REVENUE RECOVERY),

5. VILLAGE OFFICER, VAZHAPPALLY EAST

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

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

 Dated :22/02/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J
                  ---------------------------
                       W.P(C) No.5598 of 2010-Y
             Dated----------------------------2010.
                   this the 22nd day of February,

                           J U D G M E N T

The learned counsel for the petitioner submits that the

petitioner would be satisfied, if the first respondent before whom

Ext.P3 representation has been preferred by the petitioner, is

directed to consider and dispose of the same in accordance with

law.

2. The issue involved in the present Writ Petition is with

regard to the satisfaction of the liability towards the Motor Vehicles

Taxation Act. The admitted case of the petitioner is that, in respect

of the stage carriage bearing registration No.KL-11/G 5959, the

petitioner had dismantled the vehicle on 11.3.2008 and that the

question however could not be intimated to the respondents on

time.

3. The learned Government Pleader submits that, in view of

the admitted position as above, no interference is called for in the

Writ Petition. However, taking note of the grievance projected by the

petitioner in ExtP3, and the limited extent of interference sought

W.P(C) No.5598 of 2010-Y 2

for, there will be a direction to the first respondent to consider and

pass appropriate orders on Ext.P3 representation, in accordance

with law, of course after giving an opportunity of hearing to the

petitioner, which shall be finalised as expeditiously as possible, at

any rate within two months from the date of receipt of a copy of this

judgment. Pending appropriate orders as above, the petitioner shall

deposit a sum of Rs.10,000/- within two weeks.

The Writ Petition is disposed of.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab