High Court Kerala High Court

K.Basheer vs Joint Regional Transport Officer on 18 October, 2007

Kerala High Court
K.Basheer vs Joint Regional Transport Officer on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30075 of 2007(E)


1. K.BASHEER, S/O MARAIKKAR,
                      ...  Petitioner

                        Vs



1. JOINT REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. DEPUTY TRANSPORT COMMISSIONER,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/10/2007

 O R D E R
                       ANTONY DOMINIC, J.
                      ===============
                   W.P.(C) NO. 30075 OF 2007 E
                 =====================

             Dated this the 18th day of October, 2007

                           J U D G M E N T

The point raised by the writ petitioner is regarding his

liability to pay the revised rate of motor vehicles tax, which came

into force w.e.f. 1.4.07. In similar circumstances, dealing with

identical contentions, this court has already dismissed WP(C)

No.24072/07. In that judgment, it was held that tax at the time

of registration is what is payable.

2. In this case, though the petitioner produced vehicle for

registration on 22/2/07, number was alloted only on 28/4/07 and

registration has been effected only thereafter. Therefore, even if

it is true that a portion of the tax has been remitted on 6/3/07 as

contented by the petitioner, since registration has been

completed only after 1.4.07, rate as prevailing on that date is

what is payable. In view of this, I do not find any merit in this

WPC 30075/07
: 2 :

writ petition.

3. However, petitioner will be permitted to remit the

balance tax within three weeks from today. On such remittance,

the RC Book will also be released to the petitioner.

Writ petition is dismissed.

ANTONY DOMINIC, JUDGE.

Rp