High Court Kerala High Court

Meena Vasanth vs Asst.Commissioner (Assessment) on 12 December, 2008

Kerala High Court
Meena Vasanth vs Asst.Commissioner (Assessment) on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4145 of 2006(R)


1. MEENA VASANTH,
                      ...  Petitioner

                        Vs



1. ASST.COMMISSIONER (ASSESSMENT),
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. DEPUTY TAHSILDAR (REVENUE RECOVERY),

4. STATE OF KERALA,

5. THE DEPUTY COMMISSIONER OF

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :12/12/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                  W.P.(C) No. 4145 OF 2006 R
            ````````````````````````````````````````````````````
           Dated this the 12th day of December, 2008

                          J U D G M E N T

Learned Government Pleader submits that the

petitioner has filed an application under the Amnesty Scheme.

In the light of this, I do not see any reason to keep this writ

petition pending. Writ petition is closed.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE