IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25983 of 2007(R)
1. JOHNSON JOSEPH, PROPRIETOR,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASST., COMMISSIONER,
4. STATE OF KERALA REPRESENTED BY SECRETARY
For Petitioner :SRI.E.P.GOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :24/08/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 25983 of 2007
-------------------------
Dated, this the 24th day of August, 2007
J U D G M E N T
Since petitioner has filed appeals against sales tax
assessment for the years 2000-01, 2001-02 and 2002-03 and since
petitioner’s claim is against rejection of exemption and having
regard to the balance tax and interest due, there will be stay
against recovery proceedings till disposal of the appeals on
petitioner remitting rupees five lakhs in two instalments of Rs. 2.5
lakhs each, first of which will be paid on or before 20/09/2007 and
next on or before 20/10/2007. The appellate authority is directed
to take up the appeals out of turn and dispose of the same within
three months from the date of making payment as above. If
payments are not made, entire demand can be recovered during
pendency of appeals and in that case appeals will be disposed of in
the usual course.
This writ petition is disposed of as above.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg