IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 30663 of 2000(A)
1. .
... Petitioner
Vs
1. M.S.MANOJ
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :07/07/2009
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
O. P. NO. 30663 OF 2000
--------------------------------------------
Dated this the 7th day of July, 2009
JUDGMENT
Petitioner, financier for motor vehicle, is challenging the demand
of tax for the vehicle repossessed by them on account of default by the
registered owner. Sections 3 and 9 of the Motor Vehicle Taxation Act
provide for recovery of tax from the registered owner or from the
person in possession and control of the vehicle. On repossession
financier gets control of the vehicle and therefore motor vehicle tax
could be recovered from such financier. This position is also covered
by the decision of this Court in N.P.R. FINANCE LTD. V. STATE OF
KERALA, (2002) 1 K.L.T. 591. O.P. is therefore dismissed as devoid
of any merit.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2