High Court Kerala High Court

E.V.Ranjith vs The Regional Transport Officer/ on 16 October, 2009

Kerala High Court
E.V.Ranjith vs The Regional Transport Officer/ on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29201 of 2009(U)


1. E.V.RANJITH, CHERIYATH HOUSE
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER/
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :16/10/2009

 O R D E R
                       C.K.ABDUL REHIM, J.

                       ------------------------------
                   W.P.(C).No.29201 OF 2009
                       ------------------------------

           Dated this the 16th day of October, 2009


                           J U D G M E N T

———————-

1. Petitioner is the registered owner of a stage carriage

bearing Regn.No:KL-12/A-8899. According to the petitioner the

vehicle could not be operated from 1.1.2009 onwards and he

could not submit Form ‘G’ intimation regarding non-use of the

vehicle, within the stipulated time. Consequently, Motor Vehicle

Tax due for the period from 1.1.2009 onwards fell into arrears

and the 2nd respondent had issued Ext.P1 memo. Eventhough

the petitioner had approached the respondents seeking time for

paying off the entire tax liability in installments, the same was

not considered. Complaint of the petitioner is that since the

respondents are not permitting the petitioner to pay off the

liability in installments, the petitioner is precluded from

operating the vehicle and consequently severe financial loss is

being incurred. Limited prayer of the petitioner is to permit him

to pay off the liability of tax, in installments.

2. Having considered facts and circumstances of the

case, I am of the opinion that some indulgence can be shown in

the matter of permitting the petitioner to pay off the liability in

W.P.(C).29201/09-U 2

installments.

3. Accordingly the writ petition is disposed of directing

the 2nd respondent to receive Motor Vehicle Tax due with respect

to the petitioner’s vehicle KL-12/A-8899 for the period from

1.1.2009 onwards, including the current quarter, if the amount is

remitted in 4 (four) equal monthly installments starting from

31.10.2009 onwards and on or before the last of every

succeeding months. It is made clear that the petitioner shall be

permitted to operate the vehicle on payment of the 1st

installment, if there is no other arrears pending. The petitioner

is also directed to furnish an undertaking before the 2nd

respondent to the effect that he will not alienate ownership or

possession of the vehicle until the entire tax liability is cleared.

It is further made clear that on the event of default in payment of

any of the installments the 2nd respondent is free to take

recovery steps against the petitioner as provided under law.

C.K.ABDUL REHIM, JUDGE.

okb