High Court Kerala High Court

T.V.Jijimon vs The Regional Transport Officer/ on 29 May, 2008

Kerala High Court
T.V.Jijimon vs The Regional Transport Officer/ on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14734 of 2008(D)


1. T.V.JIJIMON, THEKKEKKARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER/
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :29/05/2008

 O R D E R
                          K. M. JOSEPH, J.
                   --------------------------------------
                   W.P.C. NO. 14734 OF 2008 D
                   --------------------------------------
                   Dated this the 29th May, 2008

                             JUDGMENT

The only prayer pressed before me by the learned counsel

for petitioner is that a decision may be taken on Ext.P3 in so far

as it relates to the claim for taxation at the rate of tax applicable

to non-transport vehicles for the period from 1.11.2008 to

31.3.2008. Learned counsel for petitioner gives up the prayer

for consideration of Ext.P3 in so far as it relates to allow the

petitioner to remit the tax in instalments. I record the

submission. The Revenue Secretary, Revenue Department,

Secretariat, Thiruvananthapuram is suo motu impleaded as the

additional third respondent and the Government Pleader takes

notice on his behalf. The Writ Petition is disposed of directing

the additional third respondent to consider and pass appropriate

orders on Ext.P3 only in so far as the request is for taxation at

the rate applicable to non-transport vehicles, for release of the

vehicle for the period from 1.1.2008 to 31.3.2008 in accordance

WPC. 14734/08 D 2

with law. This shall be done after affording an opportunity of

being heard to the petitioner, within a period of six weeks from

the date of receipt of a copy of this Judgment.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy//

PS to Judge