IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 6731 of 2003(B)
1. S.GIRIJA W/O. SUBBARAM, CARDAMOM PLANTER
... Petitioner
2. S.ANANDAN S/O. V.SUBBRAM,
Vs
1. AGRICULTURAL INCOME TAX AND SALES TAX
... Respondent
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/02/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P.No.6731 Of 2003
-----------------------------------------
Dated this the 7th day of February, 2007
JUDGMENT
The writ petition is filed with the following prayers:-
1. To call for the records leading to Ext.P1 and P2 notice and to
issue a writ of certiorari quashing the same.
2. Issue a writ, order or direction in the nature of mandamus
directing the respondent to recover the amount due from Ext.P1 and
P2 notice, from the earlier assessee, Smt.G.Sumathi and to keep in
abeyance all further proceedings against the petitioner.
3. Issue a writ, order or direction in the nature of mandamus
directing the respondent to consider and pass appropriate orders in
Ext.P3 petition within a time limit and to keep in abeyance all
further proceedings against the petitioners, in Ext.P1 and P2
notices.
There will be a direction to the respondents to look into Ext.P3 and pass
appropriate orders with notice to the petitioners, if not already done, within a
period of four months from the date of production of a copy of this judgment.
The interim order in C.M.P.No.11781/2003 will continue till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
O.P.NO.6731/2003
JUDGMENT
7th February, 2007