IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21839 of 2007(Y)
1. P.S. VASU,
... Petitioner
Vs
1. COMMISSIONER OF COMMERCIAL TAXES,
... Respondent
2. COMMERCIAL TAX OFFICER,
For Petitioner :SMT.T.RADHAMANY
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/12/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 21839 OF 2007 Y
=====================
Dated this the 14th day of December, 2007
J U D G M E N T
It is stated that pursuant to the order dated 19/7/07,
orders have been passed, but however a copy thereof is not
served on the petitioner. In view of this, the petitioner seeks a
direction to the respondents to serve copies of the orders that
have been passed. This request of the petitioner is perfectly
justified and therefore 1st respondent is directed to serve copy of
the orders that have been passed pursuant to the order dated
19/7/07 to the petitioner. This shall be done as expeditiously as
possible.
Writ petition is closed with the above direction.
ANTONY DOMINIC, JUDGE.
Rp