IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 20.4.2011
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.9979 of 2011
V.RAJENDRA KUMAR [ PETITIONER ]
Vs
1 THE STATE OF TAMIL NADU
REP. BY ITS SECRETARY HOME (TRANSPORT)
DEPARTMENT CHENNAI-9.
2 THE STATE TRANSPORT AUTHORITY
CHEPAUK CHENNAI.
3 THE MOTOR VEHICLE INSPECTOR
ZUZUWADI CHECK POST, HOSUR, TAMIL NADU.
4 THE MOTOR VEHICLE INSPECTOR
K.G.CHAVADI CHECK POST
COIMBATORE
5 THE MOTOR VEHICLE INSPECTOR
POONAMALLEE CHECK POST CHENNAI. [ RESPONDENTS ]
Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondents herein and their sub-ordinates to accept the Motor Vehicle Tax for Tamil Nadu at the rate of 1/10th Quarterly Tax or One Month Tax One Quarter Tax when tendered voluntarily by the petitioner or in advance for 7 days or 30 days or 90 days in Tamil Nadu instead of collecting 1/10th of the Quarterly Tax for every entry into Tamil Nadu in respect of the petitioner's Tourist Vehicle bearing Registration Number KA.51-9266.
For Petitioner : Mr.S.Govindraman
For Respondents : Mr.R.Thirugnanam
Special Government Pleader
O R D E R
Heard the learned counsel appearing for the petitioner and the learned Special Government Pleader appearing for the respondents.
2. At this stage of the hearing of the writ petition, the learned counsel appearing for the petitioner had submitted that the issues involved in this writ petition are covered by the order of this Court, dated 24.4.2007, in W.P.Nos.15061 to 15063 of 2007, wherein, this Court had directed the respondents therein to receive the tax, as and when it is voluntarily tendered, by the petitioners therein, in advance, for 7 days, 30 days or 90 days, without insisting on the payment of 1/10th of the quarterly, tax for every entry into Tamil Nadu, in respect of the petitioners’ vehicles concerned.
3. The learned Special Government Pleader appearing for the respondents have no objection for this Court following its earlier order, dated 24.4.2007.
4. In view of the submissions made by the learned counsels appearing for the parties concerned and in view of the order passed by this Court, on 24.4.2007, in W.P.Nos.15061 to 15063 of 2007, the writ petition is disposed of, directing the respondents concerned to receive the tax, as and when it is voluntarily tendered by the petitioner, in advance, for 7 days, 30 days or 90 days, without insisting on the payment of 1/10th of the quarterly tax, for every entry into Tamil Nadu, in respect of the petitioner’s vehicle bearing registration No.KA.51-9266. No costs.
Index:Yes/No 20.4.2011
Internet:Yes/No
lan
Note:
Issue on 20.4.2011
Issue on 20.4.2011
M.JAICHANDREN,J.
lan
To
1 THE STATE OF TAMIL NADU
REP. BY ITS SECRETARY HOME (TRANSPORT)
DEPARTMENT CHENNAI-9.
2 THE STATE TRANSPORT AUTHORITY
CHEPAUK CHENNAI.
3 THE MOTOR VEHICLE INSPECTOR
ZUZUWADI CHECK POST, HOSUR, TAMIL NADU.
4 THE MOTOR VEHICLE INSPECTOR
K.G.CHAVADI CHECK POST
COIMBATORE
5 THE MOTOR VEHICLE INSPECTOR
POONAMALLEE CHECK POST CHENNAI.
Writ Petition No.9979 of 2011
20.4.2011