Kerala High Court
K.Muhammed Kunhi vs State Of Kerala on 3 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26332 of 2003(I)
1. K.MUHAMMED KUNHI, S/O. IBRAHIM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. TRANSPORT COMMISSIONER,
3. THE SECRETARY,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
T.R.RAMACHANDRAN NAIR, JJ.
....................................................................
W.P.(C) No.26332 of 2003
....................................................................
Dated this the 3rd day of April, 2008.
JUDGMENT
C.N.Ramachandran Nair, J.
Challenge is against increase in tax vide Ext.P2 notification. Since
Government did not enforce the impugned order, W.P. is closed. However,
if excess tax is paid by the petitioner, the same will be adjusted towards
future liability.
C.N.RAMACHANDRAN NAIR
Judge
T.R.RAMACHANDRAN NAIR
Judge
pms