High Court Kerala High Court

M/S.Plakkattu Granites (P)Ltd vs State Of Kerala on 6 January, 2010

Kerala High Court
M/S.Plakkattu Granites (P)Ltd vs State Of Kerala on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 241 of 2008()


1. M/S.PLAKKATTU GRANITES (P)LTD
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :06/01/2010

 O R D E R
                   C.N.RAMACHANDRAN NAIR &
                              V.K.MOHANAN, JJ.
              ....................................................................
                          S.T. Rev. No.241 of 2008
              ....................................................................
               Dated this the 6th day of January, 2010.

                                     JUDGMENT

Ramachandran Nair, J.

The relief prayed for in the revision was granted through an

interim order dated 31.3.2009. Even though pursuant to the interim

order assessment was issued on 25.5.2009, there were certain mistakes

and the same is rectified through order No.14162035/01-02 dated

21.11.2009 which is also produced by the Government Pleader along

with the assessment order issued pursuant to interim order. Since

petitioner has obtained relief pursuant to interim order issued, S.T.

Revision case is closed making the interim order as judgment in the

revision case. However, we make it clear that if there is any mistake or

2

illegality in the revised assessment which stands rectified by further

order, petitioner is free to challenge the same.

C.N.RAMACHANDRAN NAIR
Judge

V.K.MOHANAN
Judge
pms