High Court Kerala High Court

Meena Vasanth vs Asst.Commissioner (Assessment) on 9 January, 2009

Kerala High Court
Meena Vasanth vs Asst.Commissioner (Assessment) on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1398 of 2008(I)


1. MEENA VASANTH
                      ...  Petitioner

                        Vs



1. ASST.COMMISSIONER (ASSESSMENT)
                       ...       Respondent

2. DEPUTY TAHSILDAR

3. THE PRINCIPAL SECRETARY TO THE

4. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :09/01/2009

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                               R.P. No.1398 of 2008 &
                            WP.(C) No.29908 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 9th day of January, 2009

                                          ORDER

After having heard learned counsel for the petitioner and the

learned Government Pleader, I am of the view that there is merit in the

complaint of the petitioner that while this court left open prayer No.3, this

court should have left open prayer No.4 also.

Accordingly, the Review Petition is allowed and the writ

petition is disposed by modifying the judgment by directing further that

prayer No.4 is also left open.

(K.M. JOSEPH, JUDGE)

sb