IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28001 of 2008(H)
1. MALABAR REXINE AND PLASTICS,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE INSPECTING ASSISTANT
3. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.R.MURALIDHARAN (AROOR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/09/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 28001 OF 2008 H
--------------------------------------
Dated this the 19th September, 2008
JUDGMENT
Petitioner is a defaulter under the KGST Act. Recovery
steps have been taken against the petitioner as per Exts.P5 and
P6. Petitioner had filed Exts.P3 and P4 seeking instalment
facility. I heard the learned counsel for the petitioner and also
the learned Government Pleader. Learned counsel for petitioner
submits that the petitioner has applied under the Amnesty
Scheme. In such circumstances, the Writ Petition is disposed of
directing that recovery proceedings pursuant to Exts.P5 and P6
will be kept in abeyance for a period of three weeks from today.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge