High Court Kerala High Court

P.G.Manoj vs Intelligence Officer (Ib) on 18 January, 2011

Kerala High Court
P.G.Manoj vs Intelligence Officer (Ib) on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1617 of 2011(B)


1. P.G.MANOJ, M/S.MOBILE MARKET,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER (IB),
                       ...       Respondent

2. THE DEPUTY COMMISSIONER, (APPEALS)

3. THE INSPECTING ASSISTANT COMMISSIONER

                For Petitioner  :SRI.MATHEW SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/01/2011

 O R D E R
                        S. SIRI JAGAN, J.
                 -----------------------------------
                    W.P.(C) No.1617 OF 2011
               ---------------------------------------
            Dated this the 18th day of January, 2011

                            JUDGMENT

The petitioner challenges conditional interim orders passed

by the appellate authority under the Kerala Value Added Tax Act.

I have gone through the orders. I do not find any error of

jurisdiction or irregularity in the orders passed. Therefore, I am

not inclined to exercise my discretionary jurisdiction under Article

226 of the Constitution of India in favour of the petitioner.

Accordingly, the writ petition is dismissed.

S. SIRI JAGAN, JUDGE

acd