High Court Kerala High Court

N.V.James & Co vs The Commissioner Of Commercial … on 2 February, 2009

Kerala High Court
N.V.James & Co vs The Commissioner Of Commercial … on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3448 of 2009(I)


1. N.V.JAMES & CO,KOTTEKKAD, KUTTUR,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF COMMERCIAL TAXES,
                       ...       Respondent

2. THE SALES TAX APPELLATE TRIBUNAL,

3. THE DEPUTY COMMISSIONER(APPEALS),

4. THE COMMERCIAL TAX OFFICER III CIRCLE,

5. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  : No Appearance

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

 Dated :02/02/2009

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                    W.P.(C) No. 3448 OF 2009 I
             ````````````````````````````````````````````````````
            Dated this the 2nd day of February, 2009

                           J U D G M E N T

I heard learned counsel for petitioner and learned

Government Pleader.

Writ petition is disposed of directing the 2nd respondent

to consider and take a decision on Ext.P4 stay petition in

accordance with law, within a period of one month from the date of

receipt of a copy of this judgment. Till such time, revenue

recovery proceedings against the petitioner pursuant to Ext.P5

shall be kept in abeyance. Learned counsel for the petitioner

points out that the petitioner has already paid Rs.1,12,000/-. This

payment made by the petitioner also will be taken note of while

disposing of Ext.P4. The petitioner will produce a copy of this

judgment before the 2nd respondent as soon as it is received.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE