High Court Kerala High Court

Mohandas vs The Regional Transport Officer on 2 November, 2010

Kerala High Court
Mohandas vs The Regional Transport Officer on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16248 of 2010(E)


1. MOHANDAS, S/O. RAGHAVAN PILLAI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. AJITHKUMAR S/O. RAVEENDRAN NAIR,

3. SHINE RAJ, S/O. SUKUMARAN,

4. RADHAKRISHNAN,S/O.SIVAN PILLAI,

5. BINOJ,S/O. GOPALAN, PARANNOLIL HOUSE,

6. THE SHRIRAM VEHICLES AND FINANCE LTD.,

7. THE THAHASILDAR, REVENUE RECOVERY,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :SRI.PHILIP T.VARGHESE

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :02/11/2010

 O R D E R
                   C.K.ABDUL REHIM, J.

                -------------------------------------------
                  W.P.(C).No.16248 of 2010
                -------------------------------------------

          Dated this the 2nd day of November, 2010


                        J U D G M E N T

———————-

The petitioner is the registered owner of a Bus

bearing Regn.No:KL-3/C-567. According to the

petitioner, the said vehicle was sold to the 2nd

respondent by virtue of Ext.P1 agreement, on

12.11.2006. Thereafter the 2nd respondent sold the

vehicle into the name of the 3rd respondent by virtue of

Ext.P2 agreement, on 10.11.2007. There occurred

further transfers of the vehicle, by the 3rd respondent to

the 4th respondent and by the 4th respondent to 5th

respondent, on 24.3.2008 and on 11.6.2008 by virtue of

Ext.P3 and P4 agreements. It is stated that the vehicle

was under hypothecation arrangement with the 6th

respondent and at the time of transfer effected by the

petitioner the 2nd respondent had undertaken to pay off

the liability due to the 6th respondent.

W.P.(C).16248/10 -2-

2. Issue involved in this writ petition pertains to

payment of the Motor Vehicles Tax. According to the

petitioner, to the best of his knowledge, there was no

arrears till the date of Ext.P4, i.e. till 11.6.2006. Contention

of the petitioner is that on the event of sale of the vehicle to

the 2nd respondent, the petitioner had intimated about the

transfer to the Motor Vehicles authorities concerned as

provided under Section 60 of the Motor Vehicles Act.

However, it is conceded that registration of the vehicle was

not transferred and the same remains still in the name of

the petitioner. It is further stated that the 5th respondent

had committed default in payment of amounts due to the 6th

respondent and the vehicle in question was surrendered to

the 6th respondent, and it is remaining under custody of the

6th respondent. While so, revenue recovery steps were

initiated against the petitioner for realising the arrears of

Motor Vehicles Tax due for the period from 1.10.2008 to

1.12.2009. Ext.P5 is the demand notice issued under

Section 7 of the Kerala Revenue Recovery Act for realising a

sum of Rs.2,66,438/-.

W.P.(C).16248/10 -3-

3. Petitioner is challenging the recovery steps on the

ground that there is liability for payment of Motor Vehicles

tax by the person who is in possession of the vehicle. Since

the petitioner had parted with possession of the vehicle as

early as in the year 2006, he is not liable for payment of the

amount now demanded, which is for the period during

2008-’09. It is also contended that the financier who had re-

possessed the vehicle could not deny liability for payment of

tax and hence the recovery steps initiated against the

petitioner is unsustainable. Yet another contention is that

since the Motor Vehicles Tax is a charge on the vehicle as

per Section 13(2) of the Kerala Motor Vehicle Taxation Act,

the vehicle in question is liable to be proceeded against.

4. The petitioner had raised a further contention

that at the time when the vehicle was transferred by the

petitioner to the 2nd respondent the hypothecation

agreement was also transferred into the name of the 2nd

respondent. It was contended that since the 6th respondent

had entered into a hypothecation agreement with the 2nd

respondent, the obligation of the petitioner stood

W.P.(C).16248/10 -4-

terminated. In this regard the petitioner had produced

additional documents, Ext.P6 to P11. From Ext.P6 to P8

receipts it is evident that the 6th respondent had received

payments of Rs.15,000/- each from the 2nd respondent on

9.5.2008, 30.5.2008 and 11.4.2008 respectively. Ext.P9 is a

lawyer notice caused by the 6th respondent to the 2nd

respondent and his wife, demanding payment of the balance

amount due under the hypothecation agreement and also

intimating appointment of an arbitrator. Ext.P10 and P11

are the notices caused by the arbitrator so appointed about

the proceedings initiated under the Arbitration and

Conciliation Act 1996.

5. In a statement filed on behalf of the 1st respondent

it is mentioned that there exists arrears of tax due with

respect to the vehicle, for the period from 1.10.2008 to

31.12.2009. It is further mentioned that a memo

demanding payment of tax to the tune of Rs.1,83,750/- was

issued to the petitioner as per Ext.R1(a), which was

acknowledged by the petitioner as evidenced from Ext.R1

(b) postal acknowledgment card. But the petitioner had

W.P.(C).16248/10 -5-

failed to respond to the notice nor he had filed any appeal

against the demand as provided under Section 13(2). It is

contended that the petitioner being the registered owner is

liable for payment of the tax amount, as per provisions

under Section 9(2) of the Kerala Motor Vehicles Taxation

Act. It was also pointed out by the 1st respondent that the

vehicle in question is not traceable and a report in this

regard was submitted by the Assistant Motor Vehicles

Inspector as per Ext.R1(c).

6. From the facts and circumstances as stated

above, it is evident that the vehicle in question was

transferred by the petitioner to the 2nd respondent and such

transfer was accepted by the 6th respondent. It is also

evident that there was subsequent transfer of possession of

the vehicle by the 2nd respondent to the 3rd respondent and

further transfers in favour of respondents 4 and 5. It is also

contended that the vehicle was ultimately taken over

possession by the 6th respondent and the same was in their

custody. The arrears of tax sought to be realised pertains

to the period from 1.10.2008 to 31.12.2009 whereas the

W.P.(C).16248/10 -6-

transfer of the vehicle was effected by the petitioner by

virtue of Ext.P1 as early as on 12.11.2006. At the same time

it is evident that the petitioner continues to be the

registered owner of the vehicle. Eventhough it is evident

that the petitioner had not responded to Ext.R1(a) notice

and had not taken any effective challenge against the

demand, I am of the considered opinion that the matter

requires an enquiry and adjudication at the hands of the 1st

respondent for fixing the liability for payment of the arrears

of tax. This is especially because of the fact that the vehicle

was allegedly in the possession of the 6th respondent.

7. Under such circumstances the writ petition is

disposed of directing the 1st respondent to conduct an

adjudication for the purpose of fixing liability with respect

to payment of arrears of Motor Vehicles Tax due on the

vehicle bearing Regn.No.KL-3/C-567, after issuing notice to

the petitioner and respondents 2 to 6, and after affording

opportunity to them to adduce documentary evidence in

support of their claim. A decision in this regard shall be

taken by the 1st respondent at the earliest, at any rate

W.P.(C).16248/10 -7-

within a period of two months from the date of receipt of a

copy of this judgment.

8. Till such time orders are passed by the 1st

respondent as directed above, further steps of recovery

initiated pursuant to Ext.P5 notice shall be kept in

abeyance.

9. Needless to say that if any of the parties are

aggrieved by such decision taken, it will be left open for

them to pursue remedies as provided under the statute

before the appropriate appellate authority.

C.K.ABDUL REHIM, JUDGE.

okb