IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22534 of 2004(G)
1. K.MANOHARAN, KUNIYIL HOUSE,
... Petitioner
Vs
1. REVENUE SECRETARY, GOVERNMENT OF KRALA,
... Respondent
2. THE TAHSILDAR, (REVENUE RECOVERY),
3. THE DISTRICT COLLECTOR, KANNUR.
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/11/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.22534 of 2004
....................................................................
Dated this the 27th day of November, 2007.
JUDGMENT
The W.P. is filed challenging recovery proceedings for recovery of
arrears of motor vehicle tax. Since petitioner has claimed that vehicle was
garaged somewhere, this court directed seizure of vehicle by the Police on
intimation by the petitioner. Even though interim order was passed on
3.8.2004, petitioner does not appear to have followed up the matter or traced
the vehicle. It was made clear in the order that stay will take effect only
from the date the vehicle was taken possession by the Police. Since
petitioner has not complied with the interim order, challenge against the
demand is not tenable and the W.P. is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms