High Court Kerala High Court

M/S.Industries vs Assistant Commissioner (Assmt) on 3 December, 2008

Kerala High Court
M/S.Industries vs Assistant Commissioner (Assmt) on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1258 of 2008(E)


1. M/S.INDUSTRIES, 36/1923,SEBASTIAN
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER (ASSMT)
                       ...       Respondent

2. THE SALES TAX APPELLATE TRIBUNAL,

3. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SMT.LATHA K.

                For Respondent  : No Appearance

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

 Dated :03/12/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                              R.P. No.1258 of 2008 in
                           WP.(C) No.33435 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 3rd day of December, 2008

                                         ORDER

By the judgment under review, taking note of the submission of

the learned counsel for the petitioner that the petitioner may be permitted to

pay the amount in instalments, the writ petition was disposed of permitting

the petitioner to pay the amount in instalments. The review is filed stating

that this order should not be permitted to stand in the way of the petitioner

challenging the order in the rectification petition.

2. I heard learned counsel for the petitioner and the learned

Government Pleader.

The review petition is allowed and it is ordered that the

judgment in the writ petition will not stand in the way of the petitioner

questioning the orders passed on Exts.P7 and P8.

(K.M. JOSEPH, JUDGE)

sb