Kerala High Court
P.G.Manoj vs Intelligence Officer (Ib) on 18 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1617 of 2011(B)
1. P.G.MANOJ, M/S.MOBILE MARKET,
... Petitioner
Vs
1. INTELLIGENCE OFFICER (IB),
... Respondent
2. THE DEPUTY COMMISSIONER, (APPEALS)
3. THE INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.MATHEW SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/01/2011
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.1617 OF 2011
---------------------------------------
Dated this the 18th day of January, 2011
JUDGMENT
The petitioner challenges conditional interim orders passed
by the appellate authority under the Kerala Value Added Tax Act.
I have gone through the orders. I do not find any error of
jurisdiction or irregularity in the orders passed. Therefore, I am
not inclined to exercise my discretionary jurisdiction under Article
226 of the Constitution of India in favour of the petitioner.
Accordingly, the writ petition is dismissed.
S. SIRI JAGAN, JUDGE
acd