IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 597 of 2001(E)
1. M/S.CHERUPARA BRICKS & METALS (P) LTD.
... Petitioner
Vs
1. SALES TAX OFFICER
... Respondent
For Petitioner :DR.K.B.MUHAMED KUTTY (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :05/01/2009
O R D E R
KURIAN JOSEPH & C.K.ABDUL REHIM, JJ.
----------------------------------------------
R.P.No.597/01 in W.A. No.1799 of 2000
----------------------------------------------
Dated 5th January, 2009.
O R D E R
Kurian Joseph, J.
Learned senior counsel appearing for the review
petitioner submits that after the judgment which is sought to be
reviewed, there have been subsequent clarifications issued by
the Department and hence the judgment may not stand in the
way of the writ petitioner/appellant/review petitioner approaching
the competent authority seeking the eligible benefits as per the
subsequent clarifications.
2. We do not think that such clarification would in any
way cause any prejudice to the respondents since the prayer is
only for the benefit out of the clarifications issued after the
judgment. Therefore, the review petition is disposed of making it
clear that the judgment which is sought to be reviewed shall not
stand in the way of the review petitioner approaching the
competent authority for the benefits, if any out of the
RP NO.597/01 2
clarifications/ circulars issued after the judgment in the writ
appeal.
KURIAN JOSEPH, JUDGE.
C.K.ABDUL REHIM, JUDGE.
tgs
KURIAN JOSEPH &
C.K.ABDUL REHIM, JJ
———————————————-
R.P.No.597/01 in W.A. No.1799 of 2000
———————————————-
O R D E R
Dated 5th January, 2009.