IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5572 of 2006(L)
1. M.V. ABRAHAM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DEPUTY COMMISSIONER (APPEAL), KOLLAM.
3. SALE TAX OFFICER, THIRUVALLA.
4. DEPUTY TAHSILDAR (R.R), THIRUVALLA.
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5572 of 2006
----------------------------------------------
Dated 23rd May, 2008.
J U D G M E N T
Petitioner approached this court aggrieved by the
assessment orders/recovery notices issued by the respondents.
He has filed Ext.P2 appeal before the second respondent. In case
the appeal has not been disposed of, there will be a direction to
the appellate authority to dispose of the same with notice to the
petitioner within three months from the date of production of a
copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5572 of 2006
———————————————-
J U D G M E N T
Dated 23rd May, 2008.