IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21928 of 2009(I)
1. ANANTHA PAI, S/O. JANARDHANA PAI,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER OF COMMERCIAL
... Respondent
2. THE COMMERCIAL TAX OFFICER,
For Petitioner :SRI.N.SUBRAMANIAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :04/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 21928 OF 2009
.........................................................................
Dated this the 4th August, 2009
J U D G M E N T
The grievance of the petitioner is that he is entitled to get
refund of tax in respect of the assessment year 2006-07, for
which he has already preferred Ext. P3 application followed by
Exts. P4 and P5 reminders, which are still to be acted upon.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the second
respondent is hereby directed to consider and pass appropriate
orders on Ext.P2 and Ext.P5, in accordance with law, as
expeditiously as possible and at rate within two months from the
date of receipt of a copy of the judgment.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk