IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23598 of 2010(Y)
1. SOBHANA SANKARA PILLAI,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE DEPUTY TAHSILDAR (RR),
For Petitioner :SRI.V.PREMCHAND
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :13/08/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 23598 OF 2010
.........................................................................
Dated this the 13th August , 2010
J U D G M E N T
The petitioner is mainly stated as aggrieved of Exts. P3
and P4 notices whereby substantial amounts have been
demanded by way of arrears of tax under the Kerala Motor
Vehicles Taxation Act in respect of the vehicle bearing No. KL-
2/U-1177 belonging to the petitioner, which according to him, is
not liable to be satisfied under any circumstances, stating that
he had submitted the requisite ‘G’ Forms for the period in
question.
2. The learned Government Pleader appearing for the
respondents submits that the matter has already been
considered. The factual position is not controverted from the
part of the respondents. The learned Government Pleader also
submits that the petitioner is very much having an alternate
remedy, if at all aggrieved in any manner, by challenging the
impugned order passed by the RTO by approaching the Deputy
W.P.(C) No. 23598 OF 2010
2
Transport Commissioner as provided under the relevant
provisions of law.
3. The learned Counsel for the petitioner submits that the
petitioner may be permitted to avail the statutory remedy and
that the petitioner is constrained to approach this Court only
because of the recovery proceedings pursued in the meanwhile.
4. Considering the facts and circumstances of the case, the
petitioner is relegated to avail the statutory remedy by
approaching the Deputy Transport Commissioner with regard to
the cause of action projected in the Writ Petition. So as to
enable the petitioner to pursue such steps, all further
proceedings pursuant to Exts. P3 and P4 shall be kept in
abeyance for a period of one month.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk