IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8987 of 2009(P)
1. V.K.RAMAKRISHNAN,
... Petitioner
Vs
1. SALES TAX OFFICER (ON DEPUTATION),
... Respondent
2. SALES TAX APPELLATE TRIBUNAL,
3. DEPUTY TAHSILDAR (R.R.),
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 8987 OF 2009 P
--------------------------------------
Dated this the 20th March, 2009
JUDGMENT
Heard the learned counsel for the petitioner and the learned
Government Pleader. It is submitted that a stay application will
be filed. Accordingly, if the petitioner files an application
seeking stay in Ext.P3 Appeal within one week from today,
there will be a direction to the second respondent Appellate
Tribunal, to consider and take a decision on the application for
stay in accordance with law within one month from the date of
filing the application for stay. Till such time as a decision is
taken as aforesaid, recovery proceedings pursuant to Exts.P5
and P6 will be kept in abeyance.
The Writ Petition is disposed of as above.
Sd/=
kbk. K. M. JOSEPH, JUDGE
// True Copy //
PS to Judge