High Court Kerala High Court

K.V. Pareekutyy Haji vs The Commercial Tax Officer on 6 February, 2009

Kerala High Court
K.V. Pareekutyy Haji vs The Commercial Tax Officer on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4043 of 2009(F)


1. K.V. PAREEKUTYY HAJI, S/O. MOYINKUTTY
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE SALES TAX OFFICER, (RECOVERY),

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :06/02/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 4043 OF 2009 F
                 --------------------------------------
                Dated this the 6th February, 2009

                           JUDGMENT

I heard the learned counsel for the petitioner and the

learned Government Pleader. The Writ Petition is disposed of

directing the second respondent to consider and take a decision

on Ext.P5 application for stay in accordance with law, within

three weeks from the date of receipt of a copy of this Judgment,

if the Appeal has been filed in time. Till such time as a decision

is taken, recovery proceedings pursuant to Ext.P4 will be kept in

abeyance.

Petitioner will produce a copy of this Judgment before the

second respondent as soon as it is received.

Sd/=
K. M. JOSEPH, JUDGE
kbk.

// True Copy //
PS to Judge