IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12137 of 2007(T)
1. V.MOHAMMED NIZABUDHEEN,
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. A.P.MUHAMMED,
4. N.SIDDIQUE PANDIKAZHA,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/04/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
------------------------------------------------------
W.P.(C).NO. 12137 OF 2007
-----------------------------
Dated this the 9th day of April, 2007.
JUDGMENT
Koshy, J.
It is the case of the petitioner that petitioner filed a revision application
against Ext.P6 order, before the Deputy Commissioner of Commercial Taxes
and respondents 3 and 4 are threatening the petitioner to withdraw the
revision application. We are not expressing any opinion regarding the merits
of the revision application or tax liabilities of the petitioner or their firm.
However, police is directed to see that the respondents 3 and 4 are not
making any threat so as to withdraw the revision application.
The Writ Petition is disposed of accordingly.
J.B.KOSHY, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
bkn