High Court Kerala High Court

Thomas V.Athirampuzha vs Commercial Tax Officer on 25 July, 2008

Kerala High Court
Thomas V.Athirampuzha vs Commercial Tax Officer on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22445 of 2008(V)


1. THOMAS V.ATHIRAMPUZHA
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)

3. DEPUTY TAHSILDAR (RR)

4. DISTRICT COLLECTOR

                For Petitioner  :SRI.V.K.SHAMUSUDHEEN

                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).22445/2008
                       --------------------
            Dated this the 25th day of July, 2008

                        JUDGMENT

Aggrieved by Exts.P2 to P4 orders of assessment,

petitioner has preferred Exts.P5 to P7 appeal before the

second respondent. Exts.P8 to P10 applications for stay

have also been preferred. Orders are yet to be passed by

the appellate authority on the applications for stay. In the

meanwhile, recovery proceedings have been initiated as

per Exts.P11 and P12. Hence the writ petition.

2. I heard learned counsel for the petitioner and

learned Government Pleader. Orders are to be passed on

the applications for stay.

3. In the result, writ petition is disposed of directing

the second respondent to pass orders on Exts.P8 to P10

applications for stay, within a period of four weeks from

the date of receipt of a copy of this judgment.

Enforcement of Exts.P11 and P12 shall stand stayed for a

period of six weeks from today.

W.P.(C).22445/2008
2

Petitioner shall produce a copy of the writ petition

along with the copy of the judgment before the second

respondent.

V.GIRI,
Judge

mrcs