Kerala High Court
Nafeesa Meeran vs Commercial Tax Officer on 29 May, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16204 of 2007(D)
1. NAFEESA MEERAN, PROPRIETOR,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASST.COMMISSIONER,
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :29/05/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) Nos. 16204 & 16276 of 2007
-------------------------
Dated, this the 29th day of May, 2007
J U D G M E N T
There is no scope for interference with conditional stay order,
more so the disputed tax ordered to be paid is only 1/3rd of the
demand. However, time for payment is extended by one month
from today. These WP(C)s are therefore closed.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg