High Court Kerala High Court

Rajan Varghese vs Deputy Tahsildar on 27 August, 2008

Kerala High Court
Rajan Varghese vs Deputy Tahsildar on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25784 of 2008(T)


1. RAJAN VARGHESE
                      ...  Petitioner

                        Vs



1. DEPUTY TAHSILDAR, REVENUE RECOVERY
                       ...       Respondent

2. REGIONAL TRANASPORT OFFICER, CUM

3. DEPUTY TRANSPOROT COMMISSIONER

4. STATE OF KERALA, REP. BY THE SECRETARY

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :27/08/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 25784 OF 2008 T
             ````````````````````````````````````````````````````
             Dated this the 29th day of August, 2008

                           J U D G M E N T

Petitioner challenges Exts.P1 and P4 and seeks

order finding that Exts.P5 and P6 are for excessive amount

that is even for the period beyond the date of seizure of the

vehicle on 11.12.2006 and order to reduce the demand as per

Exts.P5 and P6 for the period beyond 11.12.2006. According

to the petitioner, he was operating a vehicle as stage carriage.

Police took the vehicle in custody on account of non-payment

of tax on 11.12.2006. Admittedly, the petitioner has not given

G-forms for the period in question. Going by the Full Bench

decision of this Court reported in Regional Transport Officer

Vs. Abdurahiman [2007 (1) KLT 613] in respect of the claim

for exemption, unless it is supported by G-forms, the claim

cannot be allowed. The claim for exemption and claim for

refund are two different things. In this case, I am not

concerned with the claim for refund. Where claim for

WPC.25784/08
: 2 :

exemption is concerned, it has to be preceded by G-forms as

provided in the Rules even if the vehicle is under police

custody. In such circumstances, I do not see any merit in the

writ petition and it is liable to be dismissed.

2. Learned counsel for the petitioner then submits that

the petitioner may be permitted to pay off the amounts in

instalments. It is pointed out that the petitioner is not in a

position to take back the vehicle. The petitioner is permitted

to pay off the amounts demanded with additional tax and

collection charges in five equal monthly instalments. The first

instalment shall be paid on or before 15.9.2008 and the

further instalments shall be paid on or before the 15th day of

the succeeding months. If the petitioner makes default in a

single instalment, it is open to the respondents to recover the

amounts in lump sum.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks