IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31242 of 2007(T)
1. M/S.ASSOCIATED ENTERPRISES,
... Petitioner
Vs
1. INTELLIGENCE OFFICER, SQUAD NO.II,
... Respondent
2. DEPUTY COMMISSIONER, COMMERCIAL TAXES,
3. COMMISSIONER OF COMMERCIAL TAXES,
4. DEPUTY TAHSILDAR (RR),
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :21/10/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) Nos.31242 & 31532 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of October, 2008
JUDGMENT
Learned counsel for the petitioner submits that after the filing
of the writ petition, petitioner has approached the authority seeking the
benefit of the Amnesty Scheme. In the light of this, I feel that there is no
need to consider the challenge to the orders passed by the authorities
imposing penalty on the petitioner. The only direction that needs to be
given is if the petitioner has filed the application in time, a decision will be
taken on the same in accordance with law within a period of three weeks
from the date of receipt of a copy of this judgment. Recovery will be kept
in abeyance till orders are passed.
The writ petition is disposed of as above.
(K.M. JOSEPH, JUDGE)
sb