Kerala High Court
Shihabudheen M.I. vs Regional Transport Officer on 24 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34346 of 2008(L)
1. SHIHABUDHEEN M.I., AGED 33,
... Petitioner
Vs
1. REGIONAL TRANSPORT OFFICER, IDUKKI.
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.N.K.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.34346 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of November, 2008
JUDGMENT
I heard learned counsel for the petitioner and the learned
Government Pleader.
2. Prayer is to permit payment of tax in instalments.
Petitioner is permitted to pay the tax with additional tax for the
period from 1.10.2008 to 31.12.2008 in four equal monthly instalments, the
first of which shall be payable on or before 4.12.2008 and the further
instalments on or before the 4th of the succeeding months. It is made clear
that this judgment will not be understood as meaning that the petitioner can
ply the vehicle without payment of tax.
The writ petition is disposed of as above.
(K.M. JOSEPH, JUDGE)
sb