High Court Kerala High Court

R.S.Pradeep vs The Assistant Commissioner on 5 February, 2008

Kerala High Court
R.S.Pradeep vs The Assistant Commissioner on 5 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4179 of 2008(V)


1. R.S.PRADEEP, S/O.V.RAMACHANDRAN,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER,
                       ...       Respondent

2. THE INTELLIGENCE OFFICER,

                For Petitioner  :SRI.C.K.PRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2008

 O R D E R
                       ANTONY DOMINIC,J.
                   =========================
                 WRIT PETITION NO. 4179 OF 2007
                   =========================
                Dated this the 5th day of February 2008

                             JUDGMENT

The challenge in this writ petition is against Ext.P6. Ext.P6

is an order passed on completion of the adjudication pursuant to

Ext.P2 and in exercise of the powers under Section 69 of the

KVAT Act. Ext.P6 is an appealable order and that there is no

extraordinary situation to invoke the jurisdiction of this Court by

passing the statutory remedies.

The writ petition is dismissed.

ANTONY DOMINIC, JUDGE

css/