High Court Kerala High Court

T.S.Swaminathan vs The Revenue Secretary on 16 October, 2009

Kerala High Court
T.S.Swaminathan vs The Revenue Secretary on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29200 of 2009(T)


1. T.S.SWAMINATHAN, THERAYANKODE 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 C.K.ABDUL REHIM

 Dated :16/10/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                    ------------------------------
                  W.P.(C).No.29200 OF 2009
                    ------------------------------

           Dated this the 16th day of October, 2009


                        J U D G M E N T

———————-

1. Petitioner is the registered owner of a contract

carriage bearing No:KL-9/U-9650. Motor Vehicle Tax with

respect to the said vehicle for the present quarter from 1.10.09

to 31.12.09 could not be remitted within the time stipulated,

because of reasons beyond the control of the petitioner.

Grievance of the petitioner is that inspite of the petitioner

approaching the authorities concerned seeking permission for

payment of the amounts due, in installments, the petitioner was

not permitted to make payment of the amount and as a

consequence he is precluded from operating the vehicle.

Limited prayer of the petitioner is to permit him to pay off the

amount due in installments.

2. Having considered the facts and circumstances of the

case, I am inclined to permit the petitioner to pay Motor Vehicle

Tax due with respect to the current quarter within a reasonable

time in installments.

3. Accordingly the writ petition is disposed of directing

the 2nd respondent to receive the Motor Vehicle Tax due with

W.P.(C).29200/09-T 2

respect to the vehicle bearing Regn:No:KL-9/U-9650 pertaining

to the period from 1.10.2009 to 31.12.2009, if there are no

pending arrears, in 3 (three) equal monthly installments starting

on or before 31.10.2009, and on or before the last day of the

succeeding two months.

4. It is made clear that the petitioner shall be permitted

to operate the vehicle on payment of the 1st installment if there is

no other pending arrears of Motor vehicle Tax. It is also made

clear that the petitioner shall furnish an undertaking before the

2nd respondent to the effect that he will not alienate ownership or

possession of the vehicle until the amount of tax is fully paid. It

is further made clear that the respondents are free to proceed

with further steps of recovery on the event of default in payment

of any installments as stipulated above.

C.K.ABDUL REHIM, JUDGE.

okb