High Court Kerala High Court

T.P.Andru vs Joint R.T.O. on 5 January, 2010

Kerala High Court
T.P.Andru vs Joint R.T.O. on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36263 of 2009(C)


1. T.P.ANDRU, THAYYULLAPARAMBATH,
                      ...  Petitioner

                        Vs



1. JOINT R.T.O., VATAKARA,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (R.R.),

3. V.P.MURALEEDHARAN,

4. MESSERS SHRI RAM TRANSPORT FINANCE &

                For Petitioner  :SRI.C.VATHSALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/01/2010

 O R D E R
                P.R. RAMACHANDRA MENON, J.
                  -----------------------------------------------
                         W.P.(C) No. 36263 of 2009
                     ---------------------------------------------
                 Dated, this the 6th day of January, 2010


                                J U D G M E N T

The petitioner has approached this Court challenging Ext.P2 Revenue

Recovery notice issued at the instance of the first respondent for realisation

of the amount due towards the Motor Vehicles Tax in respect of the stage

carriage bearing No. KL – 11/L 6297, for the period from January, 2008 to

May 2008. The case of the petitioner is that by virtue of the financial

constraints, he had sold the bus to the 3rd respondent on 25.04.2007 as per

Ext.P1 agreement and further that the bus was in the custody of the 4th

respondent/financier, at the time of Ext.P1 agreement, due to the default

committed in effecting the repayment.

2. The learned Government Pleader on behalf of the 1st and 2nd

respondent submits that the petitioner still continues as the RC owner of the

vehicle in question and that by virtue of specific mandate under Section 9 of

the Motor Vehicles Act, the liability is very much cast upon the registered

owner of the vehicle.

3. The submission made by the learned Government Pleader as

above, as to the ownership of the vehicle, as registered in the name of the

petitioner, is not disputed from the part of the petitioner. This being the

WP(C) No.36263/2009 2

position, there is absolutely no merit in the contention raised in the Writ

Petition as to the challenge against Ext.P2. If the petitioner has actually

parted with the possession and sold the vehicle to somebody else (with

regard to which no opinion is being expressed in view of the admitted hire

purchase agreement with the 4th respondent), the remedy of the petitioner is

something else.

4. However, considering the facts and circumstances, the petitioner

is permitted to clear the entire liability under Ext.P2, in ‘six’ equal monthly

instalments, the first of which shall be effected on or before the 30th of this

month, to be followed by similar instalments to be effected on or before the

last working day of the succeeding months. Subject to the above, all further

coercive proceedings pursuant to Ext.P2 shall be kept in abeyance and if any

default is committed by the petitioner in this regard, the 1st and 2nd

respondents will at liberty to proceed with further coercive steps from the

stage where it stands now. It is also made clear that it will be open for the

petitioner to proceed against the actual person concerned if he has parted

with the possession and ownership of the petitioner by pursuing appropriate

proceedings before the appropriate Forum.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc