High Court Kerala High Court

M.Assainar vs The Commissioner on 7 August, 2008

Kerala High Court
M.Assainar vs The Commissioner on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5165 of 2006(M)


1. M.ASSAINAR,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. THE TAHSILDAR,

4. K.JAYAKRISHNAN,

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  : No Appearance

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

 Dated :07/08/2008

 O R D E R
                        C.N.RAMACHANDRAN NAIR, J.
                   ....................................................................
                              W.P.(C) No.5165 of 2006
                   ....................................................................
                     Dated this the 7th day of August, 2008.

                                          JUDGMENT

Challenge is against recovery proceedings for recovery of arrears of

motor vehicle tax. The vehicle was attached and sold on 31.1.2001. So far

as the balance liability is concerned, this court granted instalment facility by

order dated 22.2.2006. If petitioner has complied with the interim order,

then full liability would have been discharged by now. In any case since

petitioner is liable to pay the motor vehicle tax as registered owner of the

vehicle, liability could be recovered, if payment is not made. The W.P. is

disposed of as above.

C.N.RAMACHANDRAN NAIR
Judge
pms