IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36452 of 2005(M)
1. K.YOOSAF, S/O.ALI, KOYALAN HOUSE,
... Petitioner
Vs
1. THE JOINT R.T.O. PERINTHALMANNA.
... Respondent
2. THE SPECIAL DEPUTY TAHSILDAR R.R.
3. AHAMMED, S/O.MOIDEEN, PERINGODAN HOUSE,
4. AVAROOTY, S/O.YAHOO,
For Petitioner :SRI.DILIP MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :06/06/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.36452 of 2005
....................................................................
Dated this the 6th day of June, 2008.
JUDGMENT
The petitioner is challenging recovery proceedings on the ground that
the vehicle in respect of which tax is demanded i.e. KLL 4599, was sold by
the petitioner to the third respondent who in turn appears to have sold the
same to 4th respondent. The petitioner has not produced any acceptable
evidence except agreement for sale of the vehicle. It is also not known
whether the vehicle is in operation. In any case since 3rd respondent is
dead and 4th respondent is not traceable, recovery has to be against the
petitioner, more so, because petitioner as registered owner is liable to tax
under Section 3(3) of the Kerala Motor Vehicles Taxation Act. However, if
petitioner traces the vehicle and informs the second respondent, he will
attach and sell the vehicle in recovery proceedings. If petitioner does not
trace the vehicle and inform the second respondent, then recovery will be
continued against the petitioner. The W.P. is closed leaving freedom to the
petitioner to proceed against the buyer for recovery of amount paid by him
through civil court.
C.N.RAMACHANDRAN NAIR
Judge
pms