High Court Kerala High Court

N.Chandrasekharan Pillai vs Regional Transport Officer on 4 January, 2008

Kerala High Court
N.Chandrasekharan Pillai vs Regional Transport Officer on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 38852 of 2001(A)



1. N.CHANDRASEKHARAN PILLAI
                      ...  Petitioner

                        Vs

1. REGIONAL TRANSPORT OFFICER
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/01/2008

 O R D E R
                     C.N.RAMACHANDRAN NAIR, J.
                ....................................................................
                              O.P. No.38852 of 2001
                ....................................................................
                  Dated this the 4th day of January, 2008.

                                       JUDGMENT

The petitioner is challenging recovery proceedings for recovery of

arrears of motor vehicle tax due for a truck for the period 1.4.2000 to

31.3.2001. Even though petitioner’s case is that vehicle was sold, it is seen

from the counter that petitioner filed G Forms successively for the period

commencing from 1.4.2000 stating that vehicle was garaged in South Kerala

Factory Compound, Kallumthazham at Kollam. However, on enquiry,

vehicle was not seen there. Obviously petitioner as registered owner is

liable to pay the arrears of tax for the period covered by G form as

exemption was not proved. So far as sale of vehicle is concerned,

petitioner has not complied with the statutory provision of filing Form

No.50 with acknowledgement. In the circumstances, I find no merit in the

O.P. and the O.P. is therefore dismissed.

C.N.RAMACHANDRAN NAIR
Judge
pms