IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18317 of 2009(H)
1. IBRAHIMKUTTY, KUMMALI HOUSE,
... Petitioner
Vs
1. THE REVENUE SECRETARY,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER/
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/07/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 18317 OF 2009
-----------------------------------
Dated this the 1st day of July, 2009
JUDGMENT
The only prayer of the petitioner is to provide some breathing time to clear
the liability under the Motor Vehicles Taxation Act 1976, in respect of the dues
pertaining to the stage carriage vehicle bearing No. KL 10 K 3141.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the tax arrears in respect
of the above vehicle for the period from 01.10.2008 to 30.06.2009 is permitted
to be cleared by way of five equal monthly instalments commencing from the
30th of this month and to be followed by similar instalments to be effected on or
before the 30th of the succeeding months. It is made clear that till such liability is
cleared in toto, including the additional tax if any, the vehicle shall not be put on
the road for operation.
The Writ Petition is disposed as above.
P.R.RAMACHANDRA MENON
JUDGE
dnc