High Court Kerala High Court

T.K.Rajeevan vs The State Of Kerala on 19 September, 2008

Kerala High Court
T.K.Rajeevan vs The State Of Kerala on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 197 of 2006(W)


1. T.K.RAJEEVAN, S/O.T.V.KRISHNAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. ADDL.SALES TAX OFFICER II,

3. THE DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.DILIP J. AKKARA

                For Respondent  : No Appearance

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

 Dated :19/09/2008

 O R D E R
                C.N.RAMACHANDRAN NAIR, J.
                     -------------------------
                   W.P.(C) No. 197 of 2006
                 ---------------------------------
         Dated, this the 19th day of September, 2008

                        J U D G M E N T

The challenge is against recovery proceedings for recovery

of arrears of sales tax. Both the parties agree that the

assessment was subject matter of appeal. Even though

petitioner has no confirmation, learned Government Pleader

submitted that revised assessment is issued based on order in

appeal. In the circumstances, the writ petition is disposed of

directing respondents to confine recovery to the balance arrears

due with interest thereof after reckoning payments already made

by petitioner.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg