High Court Kerala High Court

Rani Mathew vs The Intelligence Office on 16 June, 2009

Kerala High Court
Rani Mathew vs The Intelligence Office on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17955 of 2006(K)


1. RANI MATHEW,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICE
                       ...       Respondent

2. THE COMMISSIONER OF COMMERCIAL TAXES,

3. THE DEPUTY COMMISSIONER,

4. THE DEPUTY TAHSILDAR (REVENUE RECOVERY),

                For Petitioner  :DR.K.B.MUHAMED KUTTY (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :16/06/2009

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                     W.P.C. NO. 17955 OF 2006
                 --------------------------------------------
                Dated this the 16th day of June, 2009

                               JUDGMENT

Senior counsel for the petitioner submitted that petitioner applied

for Amnesty benefit. W.P.C. is therefore closed leaving freedom to the

petitioner to approach this Court if there is any surviving grievance

based on the orders passed under Amnesty Scheme.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2