IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32987 of 2006(B)
1. ROBBIN KURIAKOSE,
... Petitioner
Vs
1. THE INSPECTING ASSISTANT COMMISSIONER
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :12/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 32987 OF 2006
```````````````````````````
Dated this the 12th day of December, 2006
J U D G M E N T
The limited prayer made in this writ petition is for a direction
to the 1st respondent to consider and dispose of Exhibit P1
application for registration filed by the petitioner under the KVAT
Act expeditiously within a time limit to be fixed by this court.
Though the petitioner has also sought for a relief challenging the
penalty order, admittedly he has already challenged the same
before the appellate authority, I am not inclined to grant the
relief which is pending in appeal. However, as regards term of
detention of Exhibit P1, I think petitioner is entitled to the said
relief.
2. Accordingly, there will be a direction to the first
respondent to consider and dispose of Exhibit P1 in accordance
with law expeditiously within a period of three weeks on
production of a copy of this judgment, if not already disposed of.
In case, if it is already disposed of, copy of the order shall be
served on the petitioner on the petitioner producing copy of this
WPC 32987/2006
: 2 :
judgment.
3. In view of the above, I am not considering the other
contentions raised at this stage but is left open, subject to his
right to raise such contention at a later stage if and when any
occasion arises.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp