IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25946 of 2010(P)
1. SNOFIELD FOODS PVT.LTD.V/623-B,
... Petitioner
Vs
1. ASSISTANT COMMISSIONR VAT SPECIAL CIRCLE
... Respondent
2. DEPUTY COMMISSIONR, DEPARTMENT OF
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :17/08/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 25946 OF 2010
.........................................................................
Dated this the 17th August , 2010
J U D G M E N T
The petitioner has approached this Court with the
following prayers:
“(i) Issue a writ of mandamus or other
appropriate writ, order or direction directing
the 1st respondent to issue required and
sufficient number of delivery notes to carry on
their business;
(ii) Grant such other reliefs that this Hon’ble
Court deem fit to grant under the facts and
circumstances of the case. “
2. Heard the learned Government Pleader as well
3. During the course of hearing, it is brought to the
notice of this Court that Ext.P2 application dated 07.04.2010
preferred by the petitioner for issuance of Delivery Note book
is still pending consideration before the first respondent. In
the above circumstance, the first respondent is directed to
W.P.(C) No. 25946 OF 2010
2
consider and pass appropriate orders on Ext.P2 in accordance
with law, as expeditiously as possible at any rate within one
week from the date of receipt of a copy of the judgment.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk