IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17459 of 2008(C)
1. P.JOHNY GEORGE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE ASSISTANT COMMISSIONER (KVAT),
4. THE ASSISTANT COMMISSIONER,
5. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.R.SUDHAKARA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/06/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 17459 OF 2008 C
--------------------------------------
Dated this the 11th June, 2008
JUDGMENT
Petitioner seeks to quash Ext.P2 and also seeks a direction
not to proceed further to collect the amount demanded under the
Revenue Recovery Act. Petitioner has already preferred Ext.P3
Appeal accompanied by stay petition before the second
respondent. In the meantime, petitioner is faced with recovery
steps. Heard the learned Government Pleader also. In such
circumstances, the Writ Petition is disposed of directing the
second respondent to consider and take a decision on Ext.P3
application seeking stay in accordance with law, within three
weeks from the date of receipt of a copy of this Judgment. Till a
decision is taken as aforesaid, recovery proceedings against the
petitioner will be kept in abeyance.
Sd/=
K. M. JOSEPH, JUDGE
kbk. // True Copy//
PS to Judge