IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8980 of 2007(R)
1. SHIBU THOMAS, KOTTANATTU HOUSE,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
3. THE FEDERAL BANK LTD., VAZHITHALA BRANCH
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/03/2007
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.8980 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of March 2007
JUDGMENT
Heard.
2. The petitioner faces revenue recovery proceedings
for dues under the Kerala Motor Vehicles Taxation Act. The
petitioner did not produce G Forms. He also did not file any
statutory appeal without producing G Forms. The petitioner
cannot find any way out from paying Motor Vehicles Tax.
3. Having regard to the fact that the vehicle also
suffered certain attachments, it is directed that if the
petitioner pays the entire outstandings in three instalments,
payable on or before 29.3.07, 28.4.07 and 12.6.07 and
thereby wipes off the entire outstandings including the
accruals, the revenue recovery proceedings shall be
dropped. If there is default in remitting any of the
instalments as aforesaid, the benefit of this judgment shall
W.P.(C)NO.8980 OF 2007
2
stand recalled automatically and revenue recovery proceedings
shall be immediately enforced.
Writ petition is disposed of as above.
THOTTATHIL B. RADHAKRISHNAN, JUDGE
jes