IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 28891 of 2002(M)
1. O.P.GEORGE, S/O. LATE PAULOSE MATHAI,
... Petitioner
Vs
1. JOINT REGIONAL TRANSPORT OFFICER,
... Respondent
2. SPECIAL TAHSILDAR (REVENUE RECOVERY),
3. STATE OF KERALA,
For Petitioner :SRI.ALEXANDER THOMAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/01/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.28891 of 2002
----------------------------------------------
Dated 10th January, 2007.
J U D G M E N T
The issue raised in this writ petition pertains to the
steps taken for recovery of Rs.4,000/- from the petitioner towards
reservation fee for the registration of fancy number. The same
was enhanced as per Government Order dated 5.6.2000 and
published by S.R.O.No.538/2000 dated 16.6.2000. It is stated in
the counter affidavit that the revised rates were given effect from
16.6.2000. However, it is admitted in the counter affidavit that
“The communication regarding the revision of fee was received in
the office only on 30.6.2000. The petitioner applied for
reservation of registration number on 26.6.2000. Hence the
application from the petitioner was accepted with a fee of
Rs.1,000/-.” Though normally, there being publication of rates,
this Court would have taken a view against the writ petitioner, in
view of the admitted factual position that the fee that was
collected from the petitioner is only Rs.1,000/- for want of
communication regarding the rates, and in view of the submission
that had the fee been Rs.5,000/-, the petitioner would not have
OP NO. 28891/02 2
ventured for such registration, it is made clear that no further
action need be taken in the case of the petitioner, since an
amount of Rs.1,000/- has already been collected from him.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.28891 of 2002 (M)
———————————————-
J U D G M E N T
Dated 10th January, 2007.