High Court Kerala High Court

J.C.Uma Reddy vs State Of Kerala on 29 August, 2008

Kerala High Court
J.C.Uma Reddy vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4825 of 2004(Y)


1. J.C.UMA REDDY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. TRANSPORT COMMISSIONER,

3. MOTOR VEHICLE INSPECTOR,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/08/2008

 O R D E R
                          KURIAN JOSEPH, J.
                ----------------------------------------------
                    W.P.(C) No.4825 of 2004
                ----------------------------------------------
                    Dated 29th August, 2008.

                            J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

” Issue a writ of mandamus or any other appropriate
writ commanding the respondents to receive tax from the
petitioner for the vehicles mentioned in Ext.P1 on remitting
payment of tax for quarter, one month of 1/10th of a quarter
depending on the usage.”

There is already an interim order dated 12.2.2004. The writ

petition is disposed of in terms of the said interim order making it

clear that in case the petitioner has still any grievance left, it will

be open to him to approach the third respondent.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.4825 of 2004

———————————————-

J U D G M E N T

Dated 29th August, 2008.