IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14187 of 2010(W)
1. T.NARAYANAN,AGED 52,S/O.M.G.MENON,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER
... Respondent
2. THE JOINT REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :11/05/2010
O R D E R
C.T. RAVIKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) Nos. 14187 & 14629 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of May, 2010
J U D G M E N T
Common contentions have been raised in these writ
petitions and hence, they are jointly heard and disposed of by
this common judgment.
2. The grievance raised by the petitioners in both these
writ petitions is that the Motor Vehicle Tax with respect to
their vehicles has not been received by the second respondent
on the ground that certain check reports have been pending
with respect to those vehicles. The petitioners contend that
Motor Vehicle Tax cannot be refused to be accepted citing
Exts. P6 and P7 judgments in WP(C)14187/10 and Exts. P5
and P6 judgments in WP(C) 14629/10 of this court. A perusal
of these judgments would reveal that under similar
circumstances this court passed favourable orders granting
prayers of the concerned petitioners. In the circumstances,
this writ petition is disposed of with a direction to the second
respondent in both these writ petitions, to receive Motor
Vehicle Tax due from the petitioners in respect of their
vehicles without raising the aforesaid objection. It is made
W.P. (C) Nos. 14187 & 14629 OF 2010
: 2 :
clear that this will not stand in the way of finalization of the
check reports issued against the vehicles belonging to the
petitioners and for which they have submitted their replies.
This writ petition is disposed of as above.
(C.T. RAVIKUMAR, JUDGE)
jma