Kerala High Court
M/S.Prakash Jewellery vs The Commercial Tax Officer on 24 May, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15659 of 2007(L)
1. M/S.PRAKASH JEWELLERY,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :24/05/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 15659 of 2007 L
-------------------------
Dated, this the 24th day of May, 2007
J U D G M E N T
Since the petitioner has filed appeal against sale tax
assessment, this WP(C) is disposed of granting stay against
recovery of arrears of sale tax due for the year 2004-05 on
petitioner remitting 1/3rd of the balance demand within one month
from now. The appellate authority is directed to take up the appeal
and dispose of the same within three months from the date of
making payment as above. Recovery proceedings will remain
stayed for one month and if payment is not made as above,
recovery can be continued. Moreover, if payment is not made as
above, entire amount can be recovered from the petitioner.
This WP(C) is disposed of as above.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg