IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5156 of 2009(L)
1. SIDHARTHAN, KOLANGARAPARAMBIL HOUSE,
... Petitioner
Vs
1. THE REVENUE SECRETARY REVENUE
... Respondent
2. THE REGIONAL TRANSPORT OFFICER/
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 5156 OF 2009 L
--------------------------------------
Dated this the 17th February, 2009
JUDGMENT
Heard the learned counsel for the petitioner and the learned
Government Pleader. The Writ Petition is disposed of
permitting the petitioner to pay the amount due as tax with
additional tax from 1.10.2008 to 31.3.2009 in four equal
monthly instalments, the first of which shall be payable on or
before 1.3.2009 and the remaining instalments on or before the
first working day of every succeeding month. If the petitioner
does not pay any of the instalments, petitioner will lose the
benefit of this Judgment and the respondents will be free to
proceed against the petitioner in accordance with law. It is also
made clear that the petitioner cannot operate the vehicle without
payment of tax and additional tax.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge