IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16703 of 2008(L)
1. P.A.ABDUL SALAM, SAHA TRADERS, 24/573,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (AA),
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. DEPUTY TAHSILDAR (RR), PALAKKAD.
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/06/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 16703 OF 2008 L
--------------------------------------
Dated this the 5th June, 2008
JUDGMENT
Aggrieved by Ext.P1 order of penalty, petitioner has filed
Ext.P2 Appeal and Ext.P3 application for stay before the second
respondent. Ext.P5 is the demand notice. Heard the learned
special Government Pleader also. The Writ Petition is disposed
of directing the second respondent to consider and take a
decision on Ext.P3 stay petition in accordance with law, within a
period of three weeks from the date of receipt of a copy of this
Judgment. Till such time as a decision is taken as aforesaid,
recovery proceedings pursuant to Ext.P5 will be kept in
abeyance.
Petitioner will produce a copy of this Judgment before the
second respondent as soon as it is made available to him.
K. M. JOSEPH, JUDGE
kbk.