Kerala High Court
K.A.Rauf vs Additional Sales Tax Officer- on 13 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8855 of 2005(D)
1. K.A.RAUF, SHELTER, JAYANTHINAGAR HOUSING
... Petitioner
Vs
1. ADDITIONAL SALES TAX OFFICER-1,
... Respondent
2. DEPUTY TAHSILDAR, (REVENUE RECOVERY),
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :13/06/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO.8855 OF 2005
--------------------------------------------
Dated this the 13th day of June, 2008
JUDGMENT
Since counsel for the petitioner submitted that without prejudice
to the contentions raised herein, petitioner wants to avail the Amnesty
benefit and settle liability, I close this WPC leaving freedom to the
petitioner to approach this Court on any surviving issue after settlement
under Amnesty Scheme.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2