IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 241 of 2008()
1. M/S.PLAKKATTU GRANITES (P)LTD
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :06/01/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
S.T. Rev. No.241 of 2008
....................................................................
Dated this the 6th day of January, 2010.
JUDGMENT
Ramachandran Nair, J.
The relief prayed for in the revision was granted through an
interim order dated 31.3.2009. Even though pursuant to the interim
order assessment was issued on 25.5.2009, there were certain mistakes
and the same is rectified through order No.14162035/01-02 dated
21.11.2009 which is also produced by the Government Pleader along
with the assessment order issued pursuant to interim order. Since
petitioner has obtained relief pursuant to interim order issued, S.T.
Revision case is closed making the interim order as judgment in the
revision case. However, we make it clear that if there is any mistake or
2
illegality in the revised assessment which stands rectified by further
order, petitioner is free to challenge the same.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms