IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7558 of 2008(Y)
1. A.SEENATH, PROPRITRIX
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. DEPUTY TAHSILDAR (REVENUE RECOVERY)
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/03/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = =7558=OF= = = = =
= = =No. = = =
2008 Y
= = = = = = = = = = = = = = = =
Dated this the 4th March, 2008
J U D G M E N T
Against Ext. P1 order of assessment petitioner has filed Ext. P2
appeal and Ext. P3 stay petition which are pending consideration of
the 3rd respondent. In the meanwhile, Ext. P4 revenue recovery
notice was issued and hence this writ petition.
2. Taking into account the pendency of the appeal and the
stay petition as noticed above, this writ petition is disposed of
directing the 2nd respondent to consider and pass orders on Ext. P3
stay petition filed by the petitioner. This shall be done as
expeditiously as possible, at any rate within 4 weeks of production
of a copy of this judgment. In the meanwhile revenue recovery
proceedings pursuant to Ext. P4 will be kept in abeyance for a
period of 6 weeks from today.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-