High Court Madras High Court

M/S.Lotus Tex vs The Commercial Tax Officer on 24 November, 2009

Madras High Court
M/S.Lotus Tex vs The Commercial Tax Officer on 24 November, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 24.11.2009

CORAM:

THE HONOURABLE MR. JUSTICE R.SUDHAKAR

W.P.No.1633 of 2005
and
W.P.M.P.No.1832 of 2005
.......

M/s.Lotus Tex,
Rep.by its proprietor,
Mr.G.Ramasamy,
No.31,9th Street, 
Tatabad, Sivananda Colony,
Coimbatore  641 012.                				...Petitioner.
                                                                                               
                                                 Vs.
The Commercial Tax Officer,
Mettupalayam Road Circle,
Coimbatore.			          			...Respondent.

PRAYER:     Petition filed under Article 226 of the Constitution of India praying to issue a Writ of Certiorarified Mandamus, calling for the records on the file of the respondent in his proceedings in Ref. No.2271/A3/2002 dated 03.01.2005 demanding arrears of tax and penalty relating to the assessment year 2000-2001 quash the same and consequently direct the respondent.

                  For Petitioner            :  No Appearance 

                  For Respondent         :  Mr.T.Ganesan,
						   Government Advocate (T).
                                                
R.SUDHAKAR,J
vsm 
					O R D E R

When the matter was listed on 19.11.2009, there was no representation for the petitioner. Hence, this petition was ordered to be listed today (i.e. on 24.11.2009) for dismissal. Even today, there is no representation for the petitioner. Hence, this petition is dismissed for non prosecution. Consequently, connected miscellaneous petition is closed. No costs.

vsm

To

The Commercial Tax Officer,
Mettupalayam Road Circle,
Coimbatore