IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32410 of 2007(G)
1. M/S.K.T.V.OIL MILLS,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER (AA)
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
3. THE INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/11/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 32410 OF 2007 G
=====================
Dated this the 1st day of November, 2007
J U D G M E N T
Against Ext.P1 order of assessment, Ext.P2 appeal and
Ext.P3 stay petition has been filed by the petitioner and
thereafter this writ petition has been filed seeking disposal of the
appeal and with a further prayer to direct the respondents to
defer the steps to realise the amount as per Ext.P4 notice of
demand.
2. I heard the learned Government pleader also in the
matter.
3. Taking into account the submissions made by both
sides, I direct that Ext.P2 appeal shall be disposed of by the 2nd
respondent, as expeditiously as possible, at any rate within a
WPC 32410/07
: 2 :
period of six weeks of receipt of a copy of this judgment.
In the meantime, further proceedings pursuant to Ext.P4,
for recovering the amount as per Ext.P1 order of assessment will
stand deferred, on condition that the petitioner remits
Rs.80,000/- within two weeks.
ANTONY DOMINIC, JUDGE.
Rp