Allahabad High Court High Court

Ramawati Devi vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Ramawati Devi vs State Of U.P. And Another on 27 January, 2010
Court No. - 37

Case :- WRIT TAX No. - 2353 of 2009

Petitioner :- Ramawati Devi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sanjay Singh
Respondent Counsel :- C.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

The contention of the petitioner is that the petitioner wants to surrender the
Vehicle No. U.P. 61/B-4205, which is a bus, but the respondent is not
accepting the papers relating to the surrender on the ground that there is a
outstanding dues towards tax to the extent of Rs.4,20,000/-.

Sri A.C. Tripathi, learned Standing Counsel is not able to show any provision
under which if there is outstanding demand, the surrender of the papers cannot
be accepted. He however submitted that the papers should be surrendered in a
prescribed form and in case if the papers are being surrendered in a prescribed
form, the same can be accepted.

In these circumstances, we direct the concerned authority that in case if the
petitioner surrenders papers in a prescribed form, the same may be accepted.

With the aforesaid observation, the writ petition stands disposed of.

Order Date :- 27.1.2010
OP