IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7246 of 2009(A)
1. M/S.RASNA PVT.LTD.,
... Petitioner
Vs
1. ASST.COMMISSIONER (AUDIT ASSESSMENT)
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)III,
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/03/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 7246 of 2009-A
----------------------------------------------
Dated, this the 6th day of March, 2009
J U D G M E N T
This writ petition is directed against Ext.P4 order
by which the petitioner is granted stay on payment of a
lumpsum amount of Rs.6,50,000/- and furnishing sufficient
security bond for the balance amount.
2. After perusing the order and after hearing the
learned counsel for the petitioner and learned Government
Pleader, I do not see any merit in the challenge. However,
petitioner is given a week’s time to comply with the conditions.
It is also ordered that upon complying with the conditions the
appeal will be taken up and disposed of within two months
from the date of compliance.
The Writ Petition is disposed of as above.
(K.M.JOSEPH)
JUDGE.
MS