High Court Kerala High Court

N.P. Abbas vs Kerala State Tax Appellate … on 19 February, 2009

Kerala High Court
N.P. Abbas vs Kerala State Tax Appellate … on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5504 of 2009(G)


1. N.P. ABBAS, S/O.N.P. VEERAN KOYA HAJI,
                      ...  Petitioner

                        Vs



1. KERALA STATE TAX APPELLATE TRIBUNAL,
                       ...       Respondent

2. THE EPUTY COMMISSIONER (APPEALS),

3. THE ASST. COMMISSIONER (ASSESSMENT),

4. THE DISTRICT COLLECTOR,

5. THE DEPUTY TAHSILDAR (REVENUE

6. THE VILLAGE OFFICER, BEYPORE, KOZHIKODE.

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/02/2009

 O R D E R
                               K.M.JOSEPH, J.
               ------------------------------------------------------
                       W.P.(C) No. 5504 of 2009-G
                  ----------------------------------------------
                Dated, this the 19th day of February, 2009

                              J U D G M E N T

The second appeal filed by the petitioner is pending before

the Ist respondent.

2. Heard learned counsel for the petitioner and the learned

Government Pleader.

3. The writ petition is disposed of directing that if the

petitioner files an application for stay before the Ist respondent within a

period of one week from today, the said respondent will consider the

same and take a decision within one month from the date of receipt of

such application. Till such a decision is taken, proceedings pursuant to

Ext.P7 will be kept in abeyance.

Petitioner will produce a copy of this judgment before the

Ist respondent as soon as it is received.

(K.M.JOSEPH)
JUDGE.

MS