IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26346 of 2006(J)
1. M/S. MODERN ENTERPRISES,
... Petitioner
Vs
1. ASSISTANT COMMISSIONER (ASSMT) III,
... Respondent
2. DEPUTY COMMISSIONER OF COMMERCIAL
3. DEPUTY COMMISSIONER OF COMMERCIAL
4. DY.TAHSILDAR (R.R.),
5. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.ANTONY DOMINIC
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :17/11/2006
O R D E R
K. BALAKRISHNAN NAIR, J.
--------------------------------------
W.P.(C).NO.26346 OF 2006-J
---------------------------
Dated this the 17th day of November, 2006.
J U D G M E N T
The petitioner has approached this Court challenging
Ext.P4 revised assessment order and also Ext.P5 revenue
recovery notice. If the petitioner is aggrieved by Ext.P5, it
has got remedies under the provisions of the K.G.S.T.Act
The learned Government Pleader submitted that Ext.P5
has been replaced by another demand notice and,
therefore, Ext.P5 will not be enforced. This submission is
recorded and the writ petition is disposed of.
K. BALAKRISHNAN NAIR,
JUDGE.
cl
2