Kerala High Court
Sri.Kurian Joseph vs Commercial Tax Officer (Audit … on 27 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10039 of 2009(Y)
1. SRI.KURIAN JOSEPH,AGED 50,S/O.K.K.KURIAN
... Petitioner
2. SMT.MARY JOSEPH, AGED 46,
Vs
1. COMMERCIAL TAX OFFICER (AUDIT ASST)
... Respondent
2. COMMERCIAL TAX OFFICER 1ST CIRCLE,
3. THE DEPUTY COMMISSIONER (APPEALS)
4. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :27/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 10039 OF 2009 Y
````````````````````````````````````````````````````
Dated this the 27th day of March, 2009
J U D G M E N T
Petitioners challenge Exts.P9 and P10.
2. I heard learned counsel for the petitioners and learned
Government Pleader. Learned counsel for the petitioners would
only submit that the petitioners will file appeal against the
assessment orders.
In such circumstances, writ petition is disposed of without
prejudice to the right of the petitioners to prefer appeal and
ordering that the recovery proceedings against the petitioners will
be kept in abeyance for three weeks from today.
(K.M.JOSEPH, JUDGE)
aks