High Court Kerala High Court

P.K.Sureshbabu vs Regional Transport Officer on 7 March, 2008

Kerala High Court
P.K.Sureshbabu vs Regional Transport Officer on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31696 of 2004(W)


1. P.K.SURESHBABU,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. K.RAJEEV, S/O. KARUNAKARAN,

3. DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/03/2008

 O R D E R
                             KURIAN JOSEPH, J.

                 ---------------------------------------

                     W.P.(C) No. 31696 OF 2007

                 ---------------------------------------

              Dated this the 7th day of March, 2008.



                              J U D G M E N T

Petitioner approached this court aggrieved by the recovery

of motor vehicles tax in respect of vehicle No.KL/01/C-2826.

According to the petitioner the liability has been accepted by the

2nd respondent as can be seen from Ext.P4. On 29.10.2003 this

court passed the following interim order.

“Respondents 1 and 3 shall seize and sell the vehicle

KL/01/C-2826. The recovery against the petitioner is

stayed. But, this will not stand in the way of respondents

1 and 3 proceeding against the estate of the registered

owner, inherited by the petitioner”

There will be a direction to the 1st respondent to take

appropriate action on Ext.P4 with notice to the petitioner and 2nd

respondent, if not already taken, within a period of three months

from the date of production of a copy of this judgment. The fate

of the interim order will depend on the order thus passed by the

1st respondent.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

ps