High Court Kerala High Court

K.Ahammed Sahib vs Agrl.Income Tax & Commercial Tax … on 13 June, 2008

Kerala High Court
K.Ahammed Sahib vs Agrl.Income Tax & Commercial Tax … on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17804 of 2008(T)



1. K.AHAMMED SAHIB
                      ...  Petitioner

                        Vs

1. AGRL.INCOME TAX & COMMERCIAL TAX OFFICER
                       ...       Respondent

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :13/06/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.17804 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 13th day of June, 2008

                                      JUDGMENT

Petitioner seeks a direction to pass orders on Exts.P2 to P4 and

to direct the respondents not to take any steps to recover the amount due

under Ext.P1 order and demanded under Exts.P5 and P6 notices. Petitioner

has preferred Ext.P2 appeal accompanied by Ext.P3 stay petition.

2. I heard learned Government Pleader also.

The writ petition is disposed of directing the third respondent to

consider and take a decision on Ext.P3 stay petition in accordance with law

within a period of three weeks from the date of receipt of a copy of this

judgment. Proceedings pursuant to Exts.P5 and P6 will be kept in abeyance

till a decision is taken as aforesaid. Petitioner will produce a copy of this

judgment immediately on receipt of the same before the third respondent.

(K.M. JOSEPH, JUDGE)

sb