High Court Kerala High Court

V. Karthikeyan vs District Collector on 31 July, 2008

Kerala High Court
V. Karthikeyan vs District Collector on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21764 of 2003(N)


1. V. KARTHIKEYAN, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, PATHANAMTHITTA.
                       ...       Respondent

2. JOINT REGIONAL TRANSPORT OFFICER,

3. TAHSILDAR, ADOOR.

4. DEPUTY TAHSILDAR (R.R.), ADOOR.

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :31/07/2008

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.
                        -------------------------
                     W.P.(C) No.21764 of 2003
                    ---------------------------------
              Dated, this the 31st day of July, 2008

                            J U D G M E N T

Petitioner is in this Court, a second round, challenging demand

of arrears of tax for the period commencing from 01/07/1999 to

30/06/2000. Even though petitioner has a case that the vehicle

was repossessed by the financier and consequently petitioner is

entitled to exemption based on Form G furnished, learned

Government Pleader submitted that in the course of enquiry by the

RTO, the financier confirmed that vehicle was not repossessed by

them as claimed by petitioner. Consequently demand is sustained.

In the circumstances, the writ petition is devoid of any merit and is

dismissed. If petitioner has paid 50%, then only balance will be

recovered with interest.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg