IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26996 of 2010(Y)
1. P.U.MOHANDAS, CHALLIL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER/
... Respondent
2. THE SECRETARY TO GOVERNMENT,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :31/08/2010
O R D E R
C.K.ABDUL REHIM, J.
--------------------------------------
W.P.(C).No.26996 of 2010
--------------------------------------
Dated this the 31st day of August, 2010
J U D G M E N T
———————-
Only limited prayer in the writ petition is to permit
the petitioner to make payment of Motor Vehicle Tax
due with respect to his vehicle bearing Regn.No:KL-
11/H-4275 for the period from 1.4.2010 to 30.9.2010 in
installments. It is submitted that tax in respect of any
other period is not in arrears.
2. Having considered the prayer, I am inclined to
grant relief permitting payment of the tax in
installments.
3. In the result the writ petition is disposed of
granting the petitioner installment facility for payment
of Motor Vehicle Tax due for the period from 1.4.2010
to 30.9.2010 in 3 equal monthly installments falling due
on or before 15.9.2010 and before the 15th day of the
two succeeding months.
W.P.(C).26996/10 -2-
4. It is made clear that the petitioner shall be
permitted to ply the vehicle on payment of the first
installment stipulated as above on executing an undertaking
before the 1st respondent not to alienate or part with
possession of the vehicle in any manner till the entire
arrears are cleared.
It is further made clear that on the event of default in
payment of any of the installments the respondents shall
proceed with steps as provided under law. It is also made
clear that the respondents will be at liberty to take steps
permissible under law, if there is arrears of tax due with
respect to the vehicle pertaining to any other period.
C.K.ABDUL REHIM, JUDGE.
okb