IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13750 of 2007(J)
1. P.T.CHANDUKUTTY, S/O.UNNI,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE STATE OF KERALA,
4. THE SALES/COMMERCIAL TAX OFFICER,
For Petitioner :DR.K.B.MUHAMED KUTTY (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/04/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.13750 of 2007-J
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 6th day of April, 2010.
Judgment
Learned counsel for the petitioner states that
after the institution of this writ petition,
amounts beyond that covered by the interim order
dated 24.4.2007 have been paid and the petitioner
is taking earnest efforts to have the matter
settled in the amnesty scheme. He, therefore,
requests that this case may be closed without
prejudice to such course of action. Hence,
dismissed without prejudice to such course.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/1204