IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 402 of 2008()
1. SUNILKUMAR A.V., S/O.VASUDEVAN
... Petitioner
Vs
1. JOINT REGIONAL TRANSPORT OFFICER
... Respondent
2. DEPUTY TAHSILDAR (RR), CHENGANNUR
3. THE VILLAGE OFFICER, CHENGANNUR
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :15/02/2008
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
-----------------------------------------------
W.A.No.402 of 2008
-----------------------------------------------
Dated, this the 15th day of February, 2008
JUDGMENT
H.L.Dattu,C.J.
Exhibit P4 is an order passed by the Joint Regional Transport
Officer, Chengannur dated 2.2.2007. By the impugned order, the Joint R.T.O.
has rejected the application filed by the appellant for exemption from payment of
motor vehicle tax for the quarter ending 31/03/2007.
(2) In our view, if for any reason the appellant is aggrieved by
Exhibit P4 order, necessarily he has to file an appropriate appeal before the
appropriate forum provided under the statute. If for any reason the appellate
authority does not entertain the appeal, then only he can approach this Court.
For the present, we are of the opinion that the learned Single Judge has not
committed any error whatsoever. Therefore, interference with the said order is
not called for. Accordingly, the appeal requires to be rejected and it is rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.M.Joseph
Judge
vku/-