IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9345 of 2007(K)
1. H.SYED MOHAMMED, S/O. MOIDEEN ANDAVAR
... Petitioner
Vs
1. TAHSILDAR (REVENUE RECOVERY),
... Respondent
2. ADDITIONAL SALES TAX OFFICER-II,
3. DEPUTY COMMISSIONER (APPEALS),
For Petitioner :SRI.RAJESH SIVARAMANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.9345 of 2007-K
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 25th day of March, 2010.
Judgment
Read the interim order dated 20.3.2007 passed at
the time of admission. In this writ petition
filed pending a statutory appeal, no further
orders are required. The said interim order is,
therefore, made absolute. The writ petition is
disposed of without entering on merits.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/2503