Kerala High Court
R.S.Pradeep vs The Assistant Commissioner on 5 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4179 of 2008(V)
1. R.S.PRADEEP, S/O.V.RAMACHANDRAN,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER,
... Respondent
2. THE INTELLIGENCE OFFICER,
For Petitioner :SRI.C.K.PRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/02/2008
O R D E R
ANTONY DOMINIC,J.
=========================
WRIT PETITION NO. 4179 OF 2007
=========================
Dated this the 5th day of February 2008
JUDGMENT
The challenge in this writ petition is against Ext.P6. Ext.P6
is an order passed on completion of the adjudication pursuant to
Ext.P2 and in exercise of the powers under Section 69 of the
KVAT Act. Ext.P6 is an appealable order and that there is no
extraordinary situation to invoke the jurisdiction of this Court by
passing the statutory remedies.
The writ petition is dismissed.
ANTONY DOMINIC, JUDGE
css/