High Court Kerala High Court

K.Muhammed Kunhi vs State Of Kerala on 3 April, 2008

Kerala High Court
K.Muhammed Kunhi vs State Of Kerala on 3 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26332 of 2003(I)


1. K.MUHAMMED KUNHI, S/O. IBRAHIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. TRANSPORT COMMISSIONER,

3. THE SECRETARY,

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/04/2008

 O R D E R
                      C.N.RAMACHANDRAN NAIR &
                     T.R.RAMACHANDRAN NAIR, JJ.
                 ....................................................................
                            W.P.(C) No.26332 of 2003
                 ....................................................................
                    Dated this the 3rd day of April, 2008.

                                        JUDGMENT

C.N.Ramachandran Nair, J.

Challenge is against increase in tax vide Ext.P2 notification. Since

Government did not enforce the impugned order, W.P. is closed. However,

if excess tax is paid by the petitioner, the same will be adjusted towards

future liability.

C.N.RAMACHANDRAN NAIR
Judge

T.R.RAMACHANDRAN NAIR
Judge
pms