Kerala High Court
Meena Vasanth vs Asst.Commissioner (Assessment) on 9 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1398 of 2008(I)
1. MEENA VASANTH
... Petitioner
Vs
1. ASST.COMMISSIONER (ASSESSMENT)
... Respondent
2. DEPUTY TAHSILDAR
3. THE PRINCIPAL SECRETARY TO THE
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
R.P. No.1398 of 2008 &
WP.(C) No.29908 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of January, 2009
ORDER
After having heard learned counsel for the petitioner and the
learned Government Pleader, I am of the view that there is merit in the
complaint of the petitioner that while this court left open prayer No.3, this
court should have left open prayer No.4 also.
Accordingly, the Review Petition is allowed and the writ
petition is disposed by modifying the judgment by directing further that
prayer No.4 is also left open.
(K.M. JOSEPH, JUDGE)
sb