IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8224 of 2008(D)
1. KOTTARAM COMMUNICATIONS,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (AA),
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASSISTANT COMMISSIONER,
4. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.VIJAYAN. K.U.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = =8224=OF = = = = =
= = = No. = = =
2008 D
= = = = = = = = = = = = = = = =
Dated this the 11th March, 2008
J U D G M E N T
Against Ext. P1order of assessment for the year 2005-06,
petitioner has filed Ext. P3 appeal and Ext. P3(b) stay petition.
Similarly, in so far as Ext. P2 order of assessment for the year 2006-
07 is concerned, the petitioner has filed Ext. P4 appeal and Ext. P4
(b) stay petition. While these appeals and stay petitions are pending
consideration of the 2nd respondent, recovery proceedings have
been initiated by issuing Exts. P5 and P5(a). It is in the aforesaid
background this writ petition has been filed.
2. Having regard to the facts as stated above, this writ petition
is disposed of directing that the 2nd respondent shall hear and
decide on Exts. P3(b) and P4(b) stay petitions filed along with Exts.
P3 and P4 appeals. This, the 2nd respondent shall do as
expeditiously as possible, at any rate within 4 weeks of production
of a copy of this judgment. In the meanwhile further proceedings
W.P.(C) No. 8224 OF 2008 -2-
pursuant to Exts. P5 and P5(a) will stand deferred for a period of 6
weeks from today.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-