High Court Kerala High Court

K.Hamza vs The Regional Transport Officer on 13 October, 2010

Kerala High Court
K.Hamza vs The Regional Transport Officer on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1668 of 2010()


1. K.HAMZA,THAIPADATH HOUSE,OLAVANNA,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER, KOZHIKOD
                       ...       Respondent

2. MUHAMMED,P.M,S/O.PUTHUKUDY USSAIN,

3. SHEREED.C.K,S/O.MUHAMMED,CHALIKUZHI,

4. SULAIMAN,S/O.MOIDEENKUTTY,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :13/10/2010

 O R D E R
                  C .N. RAMACHANDRAN NAIR, &
                     K. SURENDRA MOHAN, JJ.
                  --------------------------------------------
                         W. A. No. 1668 of 2010
                  --------------------------------------------
                Dated this the 13th day of October, 2010

                                JUDGMENT

Ramachandran Nair, J.

We find no merit in the Writ Appeal because appellant is the

registered owner liable to pay motor vehicle tax, no matter tax could

be recovered from those in possession and control of the vehicle. If

vehicle is available and value of such vehicle is sufficient to cover the

tax liability, then certainly vehicle should be seized and sold. If

appellant gives particulars of the place where the vehicle is garaged,

then on production of this judgment, and such particulars by the

appellant to the Station House Officer of the police station within

whose jurisdiction, the vehicle is found available, the vehicle should be

seized by the Sub Inspector of Police, and handed over to the first

respondent for sale and recovery of tax. However, this direction will

not stand in the way of recovery of tax from the appellant, who is liable

as registered owner.

Writ Appeal is dismissed with the above direction.

(C.N.RAMACHANDRAN NAIR)
Judge.


                                                (K. SURENDRA MOHAN)
kk                                                            Judge.

2