IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1290 of 2008(S)
1. R. SREEKUMAR,
... Petitioner
Vs
1. SRI. JACOB JOHN, AGED ABOUT 53 YEARS,
... Respondent
For Petitioner :SRI.K.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/10/2008
O R D E R
V.GIRI, J
-------------------
C.O.C.1290/2008
--------------------
Dated this the 13th day of October, 2008
JUDGMENT
Learned Government Pleader, on instructions,
submits that assessment orders under Section 19(C) of
the KGST Act came to be passed on 23.7.2008 and
this was before passing of Annexure-A judgment dated
24.7.2008. Apparently such orders were passed while
the concerned officer was under orders of transfer. Be
that as it may, it is submitted that fresh orders will be
passed in terms of the directions already issued in
Annexure-A judgment. Submission is recorded.
Contempt of Court case is accordingly closed.
V.GIRI,
Judge
mrcs