High Court Kerala High Court

Nandakumar Kartha vs State Of Kerala on 28 August, 2009

Kerala High Court
Nandakumar Kartha vs State Of Kerala on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23424 of 2009(W)


1. NANDAKUMAR KARTHA, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, ERNAKULAM.

3. DEPUTY TAHSILDAR (RR),

4. APPELLATE ASSISTANT COMMISSIONER,

5. SALES TAX OFFICER, IVTH CIRCLE,

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/08/2009

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
                ........................................................................
                      W.P.(C) No. 23424 OF 2009
               .........................................................................
                      Dated this the 28th August, 2009

                                   J U D G M E N T

The petitioner has approached this Court mainly contending that

Exts.P6 and P7 have not been disposed of in accordance with law and

that coercive steps are being taken without any regard to the

pendency of the said proceedings.

2. The learned Government Pleader appearing on behalf of the

respondents, on instruction, submits that the statutory appeals have

already been considered and dismissed on 10.09.2008 and that the

petitioner, if aggrieved of the same in any manner, has to challenge

the same, in accordance with law.

In the said circumstances, nothing further remains to be

considered in the Writ Petition, which is dismissed accordingly, without

prejudice to the rights of the petitioner to challenge the concerned

orders in accordance with law.

P.R. RAMACHANDRA MENON,
JUDGE.

lk