Kerala High Court
A.V.Shine vs The Intelligence Officer … on 7 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32140 of 2006(A)
1. A.V.SHINE, ARAKKATHARA HOUSE,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER (INVESTIGATION
... Respondent
2. DEPUTY TAHSILDAR (REVENUE RECOVERY)
3. STATE OF KERALA,
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :07/04/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.32140 OF 2006
-------------------------------------------
Dated this the 7th day of April, 2010
JUDGMENT
This writ petition was filed seeking relief to pay the
outstandings under the KGST Act by way of instalments. This
Court granted an interim order on 4.12.2006. If that interim
order has been satisfied, the petitioner can approach the
competent authority seeking remedy under the Amnesty Scheme
for the remaining portion. Without prejudice to that course, this
writ petition is dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.12/04.