IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18553 of 2007(H)
1. P.N. PONAMMA,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER,
3. THE TRANSPORT COMMISSIONER,
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/05/2010
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 18553 of 2007
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 28th day of May, 2010
JUDGMENT
The petitioner is challenging the steps taken by the respondents,
for realization of the amount due as tax under the Kerala Motor Vehicle
Taxation Act, in respect of the stage carriage bearing No. KL5 C 4708.
2. The learned Government Pleader appearing for the
respondents, with reference to the intimation sent by the first
respondent, vide letter No. C1 2418/2010/PTA dated 12.5.10, that the
petitioner has remitted entire tax arrears, which forms the subject
matter of challenge in this Writ Petition and that matter has become
infructuous.
3. Submission made as above is recorded. No further orders are
called for. The Writ Petition is closed accordingly.
P. R. RAMACHANDRA MENON, JUDGE
kmd