High Court Kerala High Court

C.T.Kuriyan vs The Deputy Commissioner Of … on 22 January, 2008

Kerala High Court
C.T.Kuriyan vs The Deputy Commissioner Of … on 22 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2614 of 2008(J)


1. C.T.KURIYAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER OF APPEALS,
                       ...       Respondent

2. THE SALES TAX OFFICER,

3. THE DEPUTY TAHSILDAR (R.R.),

                For Petitioner  :SRI.P.K.ABOOBACKER(EDAPPALLY)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/01/2008

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 2614 OF 2008 J
               =====================

           Dated this the 22nd day of January, 2008


                        J U D G M E N T

Against Ext.P2 order of assessment, petitioner has filed

Ext.P3 appeal accompanied by Ext.P4 application for stay. It is

submitted that while the appeal and stay petitions are pending

consideration of the 1st respondent, recovery proceedings have

been initiated by issuing Ext.P1 notice of demand under Section

7 of the Revenue Recovery Act. It is in this background this writ

petition has been filed.

2. Taking into account the pendency of the appeal and

stay petition, I dispose of this writ petition directing that the 1st

respondent shall take up and consider Ext.P4 application for stay.

This shall be done within four weeks of production of a copy of

this judgment.

In the meanwhile, further proceedings pursuant to Ext.P1

will stand deferred for a period of six weeks from today.

ANTONY DOMINIC, JUDGE.

Rp