IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33792 of 2006(W)
1. C.A.MOHAMMED, PROPRIETOR,
... Petitioner
Vs
1. THE SALES TAX OFFICER, KASARAGOD.
... Respondent
2. THE TAHSILDAR, KASARGOD.
3. THE GENERAL MANAGER, DISTRICT INDUSTRIES
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :19/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 33792 OF 2006
```````````````````````````
Dated this the 19th day of December, 2006
J U D G M E N T
The petitioner applied for exemption before the General
Manager, District Industries Centre, Kasargod. The stay application
was processed and the petitioner was required to produce details
regarding the private goods carriage permit for the qualifying period
and also the R.C. Book of the vehicle in original so as to consider the
claim for exemption. Petitioner could not produce the same within a
period of two days as required and hence by Exhibit P7 his
application was rejected on the sole ground. Petitioner has
preferred Exhibit P9 for reconsideration of the matter and he has
produced required details as called for. In the above circumstances,
petitioner seeks appropriate directions.
2. Heard the learned Government pleader also.
3. In the facts and circumstances of the case, there will be a
direction to consider Exhibit P9 and dispose of the same in
accordance with law.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp