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