IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4742 of 2009(N)
1. SMT. K. SAROJINI,
... Petitioner
Vs
1. THE ADDL. SALES TAX OFFICER-I
... Respondent
2. THE DEPUTY COMMISSIONER,
3. THE TAHSILDAR,
4. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :16/02/2009
O R D E R
P.N.RAVINDRAN, J.
======================================
W.P.(C)No.4742 of 2009
======================================
Dated this the 16th day of February 2009
JUDGMENT
The learned Government Pleader (Taxes) appearing for the
respondents submits, on instructions received from the
Commercial Taxes Officer, Manjeri that pursuant to Exts.P4 and
P5 orders passed by the Appellate Assistant Commissioner III,
Commercial Taxes, Palakkad, the Assessing Officer has passed
revised assessment orders on 12.2.2009 as per which the
assessee/petitioner is entitled to refund of the sum of
Rs.31,548/- and that the Commercial Taxes Officer, Manjeri has
instructed the third respondent to withdraw revenue recovery
proceedings initiated against the petitioner. In the light of the
said submission, no further orders are called for in this Writ
Petition except to direct the authorities to give effect to the
modified assessment order passed on 12.2.2009 and to refund
the excess amount collected from the petitioner, if it is not
required to be adjusted against any other amount due from her.
P.N.RAVINDRAN, JUDGE
css/