High Court Kerala High Court

E.P.Ajithkumar vs The Revenue Secretary on 5 January, 2010

Kerala High Court
E.P.Ajithkumar vs The Revenue Secretary on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 85 of 2010(I)


1. E.P.AJITHKUMAR, PULAKKATT HOUSE,
                      ...  Petitioner

                        Vs



1. THE REVENUE SECRETARY,
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER/TAXATION

3. THE DEPUTY TAHSILDAR,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

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

 Dated :05/01/2010

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                  -----------------------------------------------
                            WP(C) No. 85 of 2010
                        ---------------------------------------
               Dated, this the 5th day of January, 2010


                                J U D G M E N T

The petitioner is challenging the coercive proceedings taken

against him under the Kerala Revenue Recovery Act for realisation of a

sum of Rs.17,070/- with interest and cost in respect of the tax payable

under the Kerala Motor Vehicles Taxation Act, pertaining to the stage

carriage bearing No. KL-10 Q 6533 owned by the petitioner.

2. The case of the petitioner is that he had made necessary

arrangements to file necessary ‘G’ forms, but the same could not be

submitted before the Authority and hence that the petitioner would clear

the entire liability, for which some breathing time is sought for.

3. Heard the learned Government Pleader as well.

4. Considering the facts and circumstances, the petitioner is

directed to clear the entire liability stipulated under Exts.P1 and P2 by

way of ‘two’ equal monthly instalments, the first of which shall be

effected on or before the 30th of this month and the next one on or

before the 27th of February, 2010. Subject to the above, all further

coercive proceedings pursuant to Exts.P1 and P2 shall be kept in

abeyance. If any default is committed by the petitioner, the benefit

WP(C) No.85/2010
2

granted by this verdict will stand withdrawn automatically. It is also made

clear that the petitioner shall put the vehicle on road, only on clearance of

the entire tax liability as above.

P. R. RAMACHANDRA MENON
JUDGE
dnc