High Court Kerala High Court

P.J.Thomas vs State Of Kerala on 9 June, 2008

Kerala High Court
P.J.Thomas vs State Of Kerala on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 23693 of 1998(U)



1. P.J.THOMAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.C.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :09/06/2008

 O R D E R

K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.

——————————————————————————–

Original Petition No.23693 of 1998-U

——————————————————————————–

Judgment

Balakrishnan Nair, J.

The petitioner has approached this court, challenging the amendment

introduced to the Kerala Motor Vehicles Taxation Act, incorporating the

provision for one-time-tax on newly purchased motor vehicles, pursuant to the

Kerala Finance Act, 1998. The point raised is covered against him by the

decision of this court in Anas v. State of Kerala (1999(3) KLT 147). While

admitting the Original Petition on 01.12.1998, this court passed the following

interim order :

“Notice and interim direction on the following conditions :

1. The petitioner shall pay two years tax with additional tax if any, on the

vehicle.

2. He shall not sell, transfer or alienate the vehicle during the pendency

of the case.

3. The petitioner shall also file an undertaking before the registering

authority that he shall pay the tax with 18% interest within two weeks

OP 23693/98 2

from the date of the judgment if the OP is decided against the

petitioner.”

In view of the interim order quoted above, the State is entitled to get interest for

the period the petitioner has withheld payment of tax. But, having regard to the

present rate of interest available in the money market, we feel that interest

need be levied only @ 12% per annum. In the interest of justice, it is ordered

accordingly. Subject to the above direction, the Original Petition is dismissed.





                                           K.BALAKRISHNAN NAIR, JUDGE




09.06.2008                                 M.C.HARI RANI, JUDGE



sta

OP 23693/98    3