IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21865 of 2008(C)
1. SENTHIL KUMAR, 35/438, SRI KRISHNA NIVAS
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER/TAXATION
... Respondent
2. THE SECRETARY TO GOVERNMENT,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :21/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 21865 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of July, 2008
JUDGMENT
The only prayer in the writ petition is to permit the petitioner to
pay the tax for the period from 1.1.2008 to 30.6.2008 in respect of the stage
carriage KL-9 K 6513 in ten equal monthly instalments.
2. Heard learned counsel for the petitioner and the learned
Government Pleader.
The writ petition is disposed of permitting the petitioner to pay
tax due for the period from 1.1.2008 to 30.6.2008 in three equal monthly
instalments with additional tax. The first instalment shall be payable on or
before 31.7.2008. Further instalments shall be payable on the last working
day of the succeeding months. If any of the instalment is not paid, the
petitioner will forfeit the benefit of this judgment and the respondents can
proceed against the petitioner in accordance with law.
(K.M. JOSEPH, JUDGE)
sb