IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24484 of 2004(M)
1. V.J.SEBASTIAN, MANAGING PARTNER,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER,
3. THE TRANSPORT COMMISSIONER,
4. SPECIAL DEPUTY TAHSILDAR,
For Petitioner :SRI.I.DINESH MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :03/07/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 24484 of 2004
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 3rd day of July, 2009
JUDGMENT
The challenge is against the coercive steps taken by the
respondents for realization of the tax arrears under the Motor Vehicles
(Taxation) Act. The case of the petitioner is that, he had submitted
necessary ‘G’ forms in respect of the quarter ended on 30.9.2002 and
31.12.2002. The stand of the department is that, on enquiry, it was
brought to light that the vehicle bearing No. KL13 B 1544 was very
much being operated by the petitioner during the aforesaid period and
hence no exemption was liable to be granted.
2. When the matter had came up for admission before this Court,
an interim stay was granted on condition that, the petitioner remitted
50% of the tax due. It is not brought to light, whether the said condition
has been complied with or not.
3. The matter was included in the weekly list commencing from
29.6.2009 and when it was taken up on that day, there was no
representation for the petitioner. To day also nobody has turned up on
behalf of the petitioner though it was taken up both in the forenoon and
afternoon. It appears that the petitioner is no more interested with the
cause of action projected in the present Writ Petition. Hence it is
dismissed for default.
P. R. RAMACHANDRA MENON, JUDGE
kmd