High Court Kerala High Court

James T.Paily vs R.T.A.Idukki on 1 February, 2008

Kerala High Court
James T.Paily vs R.T.A.Idukki on 1 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 24484 of 2001(M)



1. JAMES T.PAILY
                      ...  Petitioner

                        Vs

1. R.T.A.IDUKKI
                       ...       Respondent

                For Petitioner  :SRI.P.GOPINATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :01/02/2008

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.
                   --------------------------------------------
                         O.P. NO. 24484 OF 2001
                   --------------------------------------------
                 Dated this the 1st day of February, 2008

                                 JUDGMENT

O.P. is filed challenging the demand of arrears of motor vehicle

tax due in respect of a vehicle. Even though interim order was granted

by this Court directing payment of Rs. 35,000/- as a condition for stay,

petitioner has not paid the same. Consequently there was no stay for

the last six years. According to the petitioner, vehicle was repossessed

by the financier on 30.6.1999 and was released to the petitioner on

16.6.2000. The further case of the petitioner is that vehicle had only

permit for short time and for the balance period for which demand is

raised, petitioner had no permit. If vehicle did not have fitness

certificate or permit, then of course tax at non-transport vehicle rate

could be recovered from the petitioner. In any case since no counter

affidavit is filed and having regard to the contentions raised, I feel one

more opportunity can be granted to the petitioner to get whatever

reduction that is permissible on conditions. If Rs. 50,000/- is paid

within two weeks from the date of receipt of a copy of this judgment,

2

then there will be direction to the RTO to go through the RC book, and

verify the period for which vehicle is retained by the financier, the

period when vehicle had permit and the period when it was without

permit and fitness certificate and recompute the tax liability in

accordance with statute and in the light of the above. observations and

make suitable endorsement in the RC book and demand payment of

balance due. However, if the petitioner does not comply with the

above direction, recovery can be continued in terms of the original

demand.

O.P. is disposed of as above.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

3