Kerala High Court
In The High Court Of Kerala At … vs Sales Tax Officer on 9 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4178 of 2009(V)
12. K.M.PAREETH,
... Petitioner
Vs
1. SALES TAX OFFICER, PALA
... Respondent
2. KERALA SALES TAX APPELLATE TRIBUNAL
3. TAHSILDAR(RR), MEENACHIL TALUK
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 4178 OF 2009 V
````````````````````````````````````````````````````
Dated this the 9th day of February, 2009
J U D G M E N T
I heard learned counsel for the petitioner and learned
Government Pleader.
2. Petitioner challenges Ext.P5 order passed by the
Appellate Tribunal granting conditional stay. I notice that the
appeal relates to the tax payable and the petitioner is called upon
to remit 40% of the balance tax due. But, I feel that the petitioner
can be given six weeks’ time from today to comply with the
conditions in Ext.P5. Ordered accordingly.
Writ petition is disposed of as above.
(K.M.JOSEPH, JUDGE)
aks