High Court Kerala High Court

M/S.Periya Pottery Workers … vs Agricultural Income Tax & … on 2 July, 2008

Kerala High Court
M/S.Periya Pottery Workers … vs Agricultural Income Tax & … on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19825 of 2008(T)


1. M/S.PERIYA POTTERY WORKERS COTTAGE,
                      ...  Petitioner

                        Vs



1. AGRICULTURAL INCOME TAX & COMMERCIAL TAX
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. DEPUTY TAHSILDAR (RR), HOSDURG.

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :02/07/2008

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

              ````````````````````````````````````````````````````
                    W.P.(C) No. 19825 OF 2008 I
              ````````````````````````````````````````````````````
                Dated this the 2nd day of July, 2008

                            J U D G M E N T

Petitioner seeks direction to pass orders on Exts.P4 to

P12 appeals and petitions filed by the petitioner and not to take

any action to realise the amount due under Exts.P1 to P3

assessment orders and pursuant to Ext.P13 notice pending

decision on Exts.P4 to P6 appeals. I heard learned Government

Pleader also. In the facts and circumstances of the case, writ

petition is disposed of directing the 2nd respondent to consider and

take a decision on Exts.P7 to P9 stay petitions, in accordance with

law, within a period of three weeks from the date of receipt of a

copy of this judgment. Till such decision is taken, recovery

proceedings pursuant to Ext.P13 will be kept in abeyance. The

petitioner shall 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