High Court Kerala High Court

Mr.Mathew Joseph vs State Of Kerala Represented By The on 3 October, 2007

Kerala High Court
Mr.Mathew Joseph vs State Of Kerala Represented By The on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 906 of 2007()


1. MR.MATHEW JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.P.BALACHANDRAN (SR.)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/10/2007

 O R D E R
                    H.L.DATTU, C.J. & K.T.SANKARAN, J.
                      --------------------------------------------------
                  R.P.Nos. 906 of 2007 in TRC.No.87 of 2003
                      907 of 2007 in TRC.No.427 of 2002
                      908 of 2007 in TRC.No. 432 of 2002
                       909 of 2007 in TRC No.352 of 2002
                                             &
                      913 of 2007 in TRC No.391 of 2002
                         --------------------------------------------
                    Dated this the 3rd day of October, 2007.

                                        O R D E R

H.L.Dattu, C.J.

These review petitions are filed by the assessee to review our

orders passed in TRC.Nos. 87 of 2003, 427 of 2002, 432 of 2002, 352 of 2002

and 391 of 2002.

(2). Before passing the orders on merits in the Tax Revision

Cases, we had opportunity of hearing the learned counsel appearing for the

assessee. It is only thereafter we have disposed of the Tax Revision Cases on

merits.

(3). By these review petitions, the petitioner is requesting us to re-

hear the entire matter, which, in our opinion, is impermissible in law.

(4). Therefore, the review petitions require to be rejected and they

are accordingly rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS