Kerala High Court
M/S.Skm Animal Feeds & Foods … vs The Assistant Commissioner … on 22 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15027 of 2005(L)
1. M/S.SKM ANIMAL FEEDS & FOODS (INDIA) LTD
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (ASSESSMENT),
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.15027 of 2005
....................................................................
Dated this the 22nd day of July, 2008.
JUDGMENT
The W.P. is filed for direction to the respondents to consider
petitioner’s representation for refund of registration fee paid. The W.P. is
disposed of directing the first respondent to consider and pass orders on
petitioner’s representation within a period of two months from the date of
production of copy of this judgment.
C.N.RAMACHANDRAN NAIR
Judge
pms