IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25971 of 2007(P)
1. P.MADHU KUMAR, PROPRIETOR,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER, KUTHIATHODE,
... Respondent
2. THE DEPUTY TAHSILDAR (RR),
3. THE VILLAGE OFFICER,
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :24/08/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 25971 of 2007
-------------------------
Dated, this the 24th day of August, 2007
J U D G M E N T
Since petitioner has offered settlement of liability in
instalments, i.e. arrears of sales tax due for the assessment years
2002-03, 2005-06 and 2006-07, this writ petition is disposed of
directing 2nd & 3rd respondent to release the vehicle after making
endorsement in the RC book that the vehicle should not be
transferred without prior permission from the 2nd respondent on
petitioner remitting 25% of the sales tax arrears within three weeks
from now. Petitioner is granted ten equal monthly instalments to
clear the balance arrears, first of which will be paid on or before
10/10/2007 and balance on or before 10th day of nine succeeding
months.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg