IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33643 of 2006(E)
1. C.K. WOOD WORKS, KARATTUPARAMBA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
3. THE SALES TAX OFFICER,
4. THE INSPECTING ASSISTNT COMMISSIONER,
For Petitioner :SRI.R.RAMADAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :19/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 33643 OF 2006
```````````````````````````
Dated this the 19th day of December, 2006
J U D G M E N T
As against Exhibit P1 assessment order, petitioner preferred
Exhibit P2 appeal along with stay application and the same has
not been disposed of. As per Exhibit P3 revenue recovery
proceedings are initiated and petitioner seeks appropriate
direction in this behalf.
2. Heard the learned Government pleader also.
3. In the facts and circumstances of the case, there will
be a direction to the appellate authority namely the 2nd
respondent herein to consider and dispose of the stay application
expeditiously within a period of one month of petitioner producing
a copy of this judgment. Till such time, revenue recovery
proceedings pursuant to Exhibit P3 will stand stayed subject to
the final orders passed by the appellate authority.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp