High Court Madras High Court

Pavandeep Singh vs The State Transport Authority on 9 July, 2004

Madras High Court
Pavandeep Singh vs The State Transport Authority on 9 July, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 09/07/2004

CORAM

THE HONOURABLE MR.JUSTICE R.BALASUBRAMANIAN

W.P.No.18466 of 2004

Pavandeep Singh,
27/207 Cherayil Parambu Road,
Kadavnthra,
Cochi-20.                               .. Petitioner.

-Vs-

1. The State Transport Authority
Chennai 600 005.

2. The Motor Vehicles Inspector(NT)
K.G.Chavadi(incoming) Checkpost
Coimbatore.                             .. Respondents.


For Petitioner : Ms.Radha Gopalan

For Respondents: Mr.S.Gomathi Nayagam
                Spl.G.P


PRAYER:  Petition filed under  Article  226  of  the  Constitution  of  India,
praying for a writ of mandamus and for the reliefs as stated therein.

:O R D E R

Admit. Learned Special Government Pleader takes notice for the
respondents.

2. The petitioner has approached this Court to issue a writ of
Mandamus directing the respondents to accept tax for every 7 days or 30 days
or 90 days in one lump sum and not to insist upon payment of 1/10th rate of
tax, whenever the petitioner’s vehicle KL-07-AS 908 enters Tamilnadu.

3. In earlier writ petitions, similar relief as prayed for in the
present writ petition has been granted in favour of the petitioners in those
writ petitions. Therefore, this writ petition is also ordered directing the
respondents to receive tax, when it is tendered by the petitioner in advance
for 7 days or 30 days or 90 days in respect of the vehicle bearing
registration No.KL-07-AS 908.

4. With the above direction, the writ petition is disposed of. No
costs.

csh

To

1. The State Transport Authority
Chennai 600 005.

2. The Motor Vehicles Inspector(NT)
K.G.Chavadi(incoming) Checkpost
Coimbatore.