High Court Kerala High Court

Cyriac Thomas vs The Commissioner Of Commercial on 10 October, 2006

Kerala High Court
Cyriac Thomas vs The Commissioner Of Commercial on 10 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 398 of 2003(V)


1. CYRIAC THOMAS, MANJOORAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF COMMERCIAL
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

3. THE ADDITIONAL SALES TAX OFFICER,

4. THE DISTRICT COLLECTOR, KOTTAYAM.

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :10/10/2006

 O R D E R
                          KURIAN JOSEPH, J.
                         ----------------------------
                         O.P.No.398 OF 2003
                         -----------------------------
            Dated this the 10th day of October, 2006

                               JUDGMENT

In view of the intervening developments leading to the

assessment made on the original assessee by the 3rd respondent

as per assessment order dated 14.3.2003 and in the light of

Ext.P10 judgment, this writ petition is disposed of quashing the

impugned orders, but without prejudice to the liberty to the 3rd

respondent, if required to pass appropriate orders in the light of

the said Ext.P10 judgment.

KURIAN JOSEPH, JUDGE

ps

O.P.No. :2:

KURIAN JOSEPH, J

O.P.No. 398/2003

JUDGMENT

10th October, 2006