High Court Kerala High Court

Jackson C.Joseph vs The Regional Transport Officer on 21 December, 2009

Kerala High Court
Jackson C.Joseph vs The Regional Transport Officer on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34011 of 2009(V)


1. JACKSON C.JOSEPH, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

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

 Dated :21/12/2009

 O R D E R
                       C.K. ABDUL REHIM, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P. (C) No. 34011 OF 2009
               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 21st day of December, 2009

                             J U D G M E N T

Challenge in this writ petition is against Ext.P5 Memo

whereby Motor Vehicle Tax is demanded for the period from

7.8.2008 to 1.07.2009, with respect to Stage Carriage Vehicle

No.KL 5B 8195, belonging to the petitioner. Contention of the

petitioner is that tax with respect to the period has already been

paid and the demand now raised is based on a report of audit

conducted by the officials of the Accountant General, at the

office of the respondent. Under the audit report, it was pointed

out that there is a short assessment to the extent that the

petitioner was not entitled for payment of tax with respect to the

Vehicle in question, at the rates applicable to ‘Reserve Bus’. It is

contended by the petitioner that even assuming that there is any

escapement of assessment, the respondent has to follow

procedure contemplated under Section 26 of the Kerala Motor

Vehicle Taxation Act, and hence the impugned memo issued

without completing escaped assessment as per the procedure

contemplated and without issuing any proceedings of such

assessment, is totally unsustainable. It is further pointed out

WPC.No.34011 of 2009
: 2 :

that the petitioner was denied of any opportunity to dispute the

liability. Further it is contended that the petitioners right of

appeal, as contemplated under Section 23, is also denied, since

no order of assessment is issued.

2. Contention of the petitioner on the merits is that, the

amount demanded under Ext.P5 is not liable in view of the fact

that, the view taken by the respondent that he can seek payment

of tax applicable for ‘Reserve Bus’ only if permits relating to the

route Buses are in his own name, is absolutely incorrect.

3. However, considering the fact that the assessing

authority had not followed the procedure contemplated under

section 26 for finalizing the escaped assessment, I am of the

opinion that the recovery proceedings under Ext P5 could not be

pursued and the respondent need be directed to finalise the

assessment, after affording an opportunity to the petitioner to

object, treating Ext.P5 as notice issued in this regard.

4. Therefore, the writ petition is disposed of directing the

petitioner to submit objection against the proposed assessment

within 2 weeks from the date of receipt of this judgment. The

respondents shall on receipt of such objection, conduct an

adjudication after affording an opportunity of hearing to the

petitioner and shall issue orders of assessment as contemplated

WPC.No.34011 of 2009
: 3 :

under section 26. A decision in this regard shall be taken within

one month from the date of receipt of such objections.

5. Needless to say that no recovery steps pursuant to

Ext.P5 shall be taken till such a decision is arrived at by the first

respondent and proceedings in this regard is communicated to

the petitioner. It is further noticed that the petitioner if

aggrieved by such decision can approach the appellate authority

under section 23 of the Motor Vehicle Taxation Act.

( C.K. ABDUL REHIM, JUDGE)

jma