IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13142 of 2009(K)
1. MANEESH KUMAR K.M.,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.A.NAVAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :03/06/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 13142 of 2009
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 3rd day of June, 2009
JUDGMENT
The petitioner has approached this Court with the following
reliefs:
i. To call for the records relating to Exhibits P1 to P12 and
to issue a writ of Certiorari or any other appropriate writ,
direction or order, quashing Exhibit P8 demand Notice
being arbitrary, illegal, unsustainable and against the
provisions of KVAT Act and CST Act and the ruled made
thereunder.
ii. To issue a writ of Mandamus or any other appropriate
writ, direction or order, declaring that the non issuance of
departmental delivery notes to the petitioner with
endorsement of advance tax on payment of advance tax is
arbitrary, illegal, against the provisions of VAT Act and
violative of the rights guaranteed under the constitution.
Iii. To issue a writ of Mandamus or any other appropriate
writ, direction or order, directing the 1st respondent to
issue sufficient numbers of delivery notes with
endorsement of advance tax to the petitioner of payment
of advance tax for transportation of goods forthwith,
untrammeled by Exhibit. P8.
iv. To issue an order of interim direction to the 1st
respondent to issue at least 10 numbers of delivery notes
WP (C) No. 13142 of 2009
: 2 :
to the petitioner at a time with endorsement of advance tax
on payment of advance tax for transportation of goods
forthwith, by keeping abeyance Exhibit P8 demand notice,
pending disposal of the Writ Petition.
v. To issue any other appropriate writ, direction or order to
meet out justice in the facts and circumstances of this
case.
2. When the matter came up for consideration, the learned
Government Pleader appearing for the respondents, submits that, the
very registration of the petitioner has been cancelled as per order dated
6.5.2009.
3. In the above circumstances, the learned counsel for the
petitioner seeks permission of this Court, to withdraw the Writ Petition
without prejudice to the right of the petitioner to challenge the impugned
order of cancellation. Permission is granted. Accordingly, the Writ
Petition is dismissed as withdrawn.
P. R. RAMACHANDRA MENON, JUDGE
kmd