High Court Kerala High Court

Mohammad Anz vs The Sales Tax Officer on 8 August, 2008

Kerala High Court
Mohammad Anz vs The Sales Tax Officer on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9655 of 2006(Y)


1. MOHAMMAD ANZ, PANDALAM TIMBERS,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIOSNR (APPEALS), KOLLAM.

3. THE DEPUTY TAHASILDAR (R.R.) ADOOR.

                For Petitioner  :SRI.S.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :08/08/2008

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.
                 ....................................................................
                            W.P.(C) No.9655 of 2006
                 ....................................................................
                   Dated this the 8th day of August, 2008.

                                        JUDGMENT

The W.P. was filed after filing appeal against provisional assessment.

The provisional assessment is for the period April to December 2003. It is

not known whether regular assessment is completed for the whole year and

if that is done, probably the provisional assessment would have been

withdrawn. However, if provisional assessment is valid, then there will be

direction to the second respondent to dispose of the appeal within two

months from now. The petitioner will be given credit for payments already

made and if appeal is not so far disposed of, recovery proceedings will be

kept in abeyance for two months from now.

W.P. is disposed of as above.

C.N.RAMACHANDRAN NAIR
Judge
pms