High Court Kerala High Court

P.K.Najeeb vs The Commercial Tax Officer on 25 July, 2008

Kerala High Court
P.K.Najeeb vs The Commercial Tax Officer on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22501 of 2008(D)


1. P.K.NAJEEB, S/O.KUNJU MOIDU HAJI
                      ...  Petitioner

                        Vs


1. THE COMMERCIAL TAX OFFICER, IRINJALAKUDA
                       ...       Respondent

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/07/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).22501/2008
                      --------------------
           Dated this the 25th day of July, 2008

                       JUDGMENT

Aggrieved by Exts.P2 and P3 orders of assessment,

petitioner has preferred Exts.P8 and P8(a) appeals and

also Exts.P9 and P9(a) applications for stay. In the

meanwhile, recovery proceedings have been initiated as

evidenced by Ext.P1. Hence the writ petition.

Having heard learned counsel for the petitioner and

learned Government Pleader, writ petition is disposed of

directing the second respondent to pass orders on Exts.P9

and P9(a) applications for stay, within a period of four

weeks from the date of receipt of a copy of this judgment.

Enforcement of Ext.P1 shall be kept in abeyance for a

period of six weeks from today. Petitioner shall produce a

copy of the judgment before the appellate authority.

V.GIRI,
Judge

mrcs