IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11031 of 2004(L)
1. NOORJAHAN, H.NO.25/282, PUTHUPALLY
... Petitioner
Vs
1. TAHSILDAR (RR), PALAKKAD.
... Respondent
2. VILLAGE OFFICER, VILLAGE I VILLAGE,
3. TRANSPORT COMMISSIONER,
4. M/S.HEMAMBIKA HIRE PURCHASE AND
5. JOINT REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.G.HARIHARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 11031 OF 2004
---------------------------------------
Dated this the 8th day of August, 2007.
J U D G M E N T
Petitioner is aggrieved by the recovery proceedings initiated
in the matter of realisation of motor vehicle tax. According to the
petitioner, once the vehicle has been seized by the financier-
4th respondent, there is no liability thereafter for the tax. This is
a matter for the petitioner to point out before the 5th respondent.
2. In the event of the petitioner thus approaching the
5th respondent within a period of two months from today, the
5th respondent will duly enquire into the matter with notice to the
petitioner and 4th respondent and pass appropriate orders
apportioning the liability in accordance with law, in case the
vehicle had been seized by the 4th respondent as submitted by
the petitioner, within a period of another three months. Interim
order passed by this Court will continue for a further period of six
months in order to enable the petitioner to workout the relief as
above.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp