IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31229 of 2007(P)
1. R. RANJITH KRISHNAN,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER-I,
... Respondent
2. DEPUTY TAHSILDAR (RR),
3. STATE OF KERALA,
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 31229 OF 2007 P
= = = = = = = = = = = = = = = =
Dated this the 22nd October, 2007
J U D G M E N T
In relation to assessment years 2001-02 and 2002-
03, assessments were completed as per Exts. P2 and P3
declining the claim of the petitioner for exemption.
However, subsequently, Ext. P4 notification was issued
by the 3rd respondent granting exemption with effect
from 1-4-2000 and taking advantage of Ext. P4
petitioner submitted Exts. P5 and P6 applications for
rectification of Exts. P2 and P3. The only request
made before me is for a direction to the 1st respondent
to consider and pass orders on Exts. P5 and P6.
2. In view of Ext. P4, the petitioner will be
justified in applying for rectification as per Exts.
P5 and P6 and the 1st respondent ought to consider the
same without delay. Accordingly, I dispose of this
writ petition directing that the 1st respondent shall
pass orders on Exts. P5 and P6 as expeditiously as
possible, at any rate within four weeks of receipt of a
copy of this judgment. In the meantime the proceedings
WPC No. 31229/07 -2-
initiated for recovery pursuant to Exts. P2 and P3
shall be kept in abeyance for a period of six weeks.
Petitioner shall produce a copy of this judgment
before the 1st respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-