High Court Kerala High Court

M.K.Giridharan vs The Regional Transport Officer on 19 September, 2008

Kerala High Court
M.K.Giridharan vs The Regional Transport Officer on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6610 of 2006(J)


1. M.K.GIRIDHARAN, SMITHAGIRI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :19/09/2008

 O R D E R
                      K.BALAKRISHNAN NAIR, J.

                    -----------------------------------------

                      W.P.(C) NO.6610 OF 2006-J

                    -----------------------------------------

                                JUDGMENT

The petitioner was the registered owner of a stage carriage

bearing No.KED 6768. This writ petition was filed by him,

challenging Exts.P6 and P7 revenue recovery notices, demanding an

amount of Rs.1,56,415/- from him towards motor vehicles tax for the

period between 1998 and 2000. According to the petitioner, he has

paid substantial part of the amount and the amount payable by him will

come to only Rs. 13,005/-. On the above ground, this writ petition was

filed, seeking appropriate reliefs.

2. The 1st respondent has filed a counter affidavit, giving the

details of the amount due from the petitioner. As per the counter

affidavit, the amount demanded is fully justified. The details of the

amount due towards various quarters are given in the counter affidavit.

It is also pointed out that while admitting this writ petition, this Court

directed the petitioner to remit Rs.15,000/-, by interim order dated

7.3.2006. The said direction has, also, not been complied with. The

WPC 6610/06 2

petitioner has not filed any reply affidavit to the above counter.

3. This Court in these proceedings cannot decide the disputed

question regarding the amount due from the petitioner towards motor

vehicles tax. Accordingly, the writ petition is dismissed.

19th September, 2008. K.BALAKRISHNAN NAIR, JUDGE.

Nm/