Kerala High Court
Usha Sivaprasad vs The Assistant Sales Tax Officer on 1 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8774 of 2004(T)
1. USHA SIVAPRASAD, W/O.LATE SIVAPRASAD,
... Petitioner
Vs
1. THE ASSISTANT SALES TAX OFFICER,
... Respondent
2. THE DEPUTY TAHSILDAR (REVENUE RECOVERY)
3. THE APPELLATE ASSISTANT COMMISSIONER,
4. STATE OF KERAL, REPRESENTED BY ITS
For Petitioner :SRI.K.P.VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :01/12/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 8774 of 2004
-------------------------
Dated, this the 1st day of December, 2007
J U D G M E N T
This writ petition against revenue recovery proceedings for
recovery of sales tax arrears was filed, when appeal against sales
tax assessment was pending. Now it is reported that appeal is
disposed of. In the circumstances, this writ petition is closed
leaving freedom to the petitioner to pursue statutory remedy
against order in appeal and against recovery.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg