IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23424 of 2009(W)
1. NANDAKUMAR KARTHA, AGED 50 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM.
3. DEPUTY TAHSILDAR (RR),
4. APPELLATE ASSISTANT COMMISSIONER,
5. SALES TAX OFFICER, IVTH CIRCLE,
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 23424 OF 2009
.........................................................................
Dated this the 28th August, 2009
J U D G M E N T
The petitioner has approached this Court mainly contending that
Exts.P6 and P7 have not been disposed of in accordance with law and
that coercive steps are being taken without any regard to the
pendency of the said proceedings.
2. The learned Government Pleader appearing on behalf of the
respondents, on instruction, submits that the statutory appeals have
already been considered and dismissed on 10.09.2008 and that the
petitioner, if aggrieved of the same in any manner, has to challenge
the same, in accordance with law.
In the said circumstances, nothing further remains to be
considered in the Writ Petition, which is dismissed accordingly, without
prejudice to the rights of the petitioner to challenge the concerned
orders in accordance with law.
P.R. RAMACHANDRA MENON,
JUDGE.
lk