IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25094 of 2008(K)
1. VENUGOPALAN, S/O.SREEDHARAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER (RTO)
... Respondent
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :21/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 25094 OF 2008 K
````````````````````````````````````````````````````
Dated this the 21st day of August, 2008
J U D G M E N T
Petitioner seeks permission to remit motor vehicle
tax for the quarter from 1.7.2008 to 30.9.2008 in four equal
monthly instalments in respect of his stage carriage vehicle
No.KL8/U 7902.
2. I heard learned counsel for the petitioner and
learned Government Pleader. The petitioner is granted three
weeks’ time to remit motor vehicle tax with additional tax for
the quarter from 1.7.2008 to 30.9.2008 in respect of his stage
carriage vehicle No.KL8/U 7902. It is made clear that this
should not be understood as meaning that the petitioner can
operate without payment of tax.
Writ petition is disposed of as above.
Sd/-
(K.M.JOSEPH, JUDGE)
aks