Kerala High Court
Joseph Antony @ Raju vs Commercial Tax Officer on 3 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10771 of 2009(N)
1. JOSEPH ANTONY @ RAJU
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER
... Respondent
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/04/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 10771 of 2009-N
----------------------------------------------
Dated, this the 3rd day of April, 2009
J U D G M E N T
The only prayer pressed before me in this writ
petition is to direct the Ist respondent to issue the certified
copy of the assessment orders on the basis of which Ext.P1
R.R.sale notice is issued.
The writ petition is disposed of directing that, upon
the petitioner producing stamp paper, the certified copy of the
assessment order shall be issued within one week from the
date of production of a copy of this judgment.
(K.M.JOSEPH)
JUDGE.
MS