High Court Kerala High Court

Bijukumar vs The Deputy Commissioner … on 10 January, 2008

Kerala High Court
Bijukumar vs The Deputy Commissioner … on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1260 of 2008(Y)


1. BIJUKUMAR, GENERAL BAKERY,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER (APPEALS)
                       ...       Respondent

2. COMMERCIAL TAX OFFICER (AA)

3. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/01/2008

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                   W.P.(C) NO. 1260 OF 2008 Y
               =====================

           Dated this the 10th day of January, 2008

                          J U D G M E N T

Exts. P1 and P1(a) are the assessment orders in respect of

which appeals have been filed as Exts. P2 and P2(a) along with

Exts. P3 and P3(a) stay petitions. While orders are awaited,

revenue recovery proceedings have been initiated by Ext.P4 and

hence this writ petition.

In view of the pendency of the matter as above, I dispose

of this writ petition directing that Ext.P4 be deferred for a period

of six weeks. In the meanwhile, the 1st respondent shall take up

and consider Exts. P3 and P3(a) stay petitions filed by the

petitioner within four weeks of production of a copy of this

judgment.

ANTONY DOMINIC, JUDGE.

Rp