IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 906 of 2007()
1. MR.MATHEW JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.BALACHANDRAN (SR.)
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/10/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
--------------------------------------------------
R.P.Nos. 906 of 2007 in TRC.No.87 of 2003
907 of 2007 in TRC.No.427 of 2002
908 of 2007 in TRC.No. 432 of 2002
909 of 2007 in TRC No.352 of 2002
&
913 of 2007 in TRC No.391 of 2002
--------------------------------------------
Dated this the 3rd day of October, 2007.
O R D E R
H.L.Dattu, C.J.
These review petitions are filed by the assessee to review our
orders passed in TRC.Nos. 87 of 2003, 427 of 2002, 432 of 2002, 352 of 2002
and 391 of 2002.
(2). Before passing the orders on merits in the Tax Revision
Cases, we had opportunity of hearing the learned counsel appearing for the
assessee. It is only thereafter we have disposed of the Tax Revision Cases on
merits.
(3). By these review petitions, the petitioner is requesting us to re-
hear the entire matter, which, in our opinion, is impermissible in law.
(4). Therefore, the review petitions require to be rejected and they
are accordingly rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
MS