IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 671 of 2005(E)
1. NAVINCHANDRA D.SUVARNA,
... Petitioner
Vs
1. THE INSPECTING ASSISTANT COMMISSIONER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE KERALA SALES TAX APPELLATE TRIBUNAL,
4. THE TAHSILDAR (R.R.), KASARAGOD.
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :21/11/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
W.P.(C) No. 671 of 2005
--------------------------------
Dated, this the 21st day of November, 2007
J U D G M E N T
This writ petition is filed challenging conditional stay order
issued by the Tribunal. This Court, while admitting the writ petition,
granted a conditional stay on 07/01/2005. Since appeal is pending
before the Tribunal, this writ petition is disposed of directing the
Tribunal to dispose of the appeal for the year 1999-2000, if not
already done, within a period of three months from the date of
production of a copy of this judgment by the petitioner. If
petitioner has not made payment in terms of the interim order
dated 07/01/2005, arrears will be recovered immediately.
However, if petitioner has made payment in terms of interim order,
recovery will be withheld till disposal of the appeal. Recovery
thereafter will be based on orders in appeal.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg