IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19442 of 2008(M)
1. M/S.KALA AGENCIES 31/146, PATTIKARA
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER (A A)
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
3. THE APPELLATE TRIBUNAL, ADDL.BENCH,
4. THE DEPUTY THASILDAR, REVENURE RECOVERY
5. THE VILLAGE OFFICER, PRAYIRI, PALAKKAD
6. THE STATE OF KERALA, REP. BY THE
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :27/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).19442/2008
--------------------
Dated this the 27th day of June, 2008
JUDGMENT
Aggrieved by Ext.P1 order of assessment, petitioner
has preferred Ext.P2 appeal before the second respondent
and also Ext.P3 application for stay. In the meanwhile,
Ext.P4 demand notice had been issued to the petitioner,
under the Revenue Recovery Act, requiring him to pay an
amount of Rs.1,01,219/-. Hence the writ petition.
Orders are to be passed on the application for stay
without further delay. In the result, writ petition is
disposed of directing the second respondent to pass orders
on Ext.P3 application for stay within a period of four
weeks from the date of receipt of a copy of this judgment.
Further proceedings pursuant to Ext.P4 shall stand stayed
for a period of six weeks.
V.GIRI,
Judge
mrcs