High Court Kerala High Court

Sri.A.Sirajudeen vs The Sales Tax Officer on 24 December, 2007

Kerala High Court
Sri.A.Sirajudeen vs The Sales Tax Officer on 24 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38201 of 2007(W)


1. SRI.A.SIRAJUDEEN,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE TAHSILDAR (R.R.),

                For Petitioner  :SRI.JOSE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/12/2007

 O R D E R
                            V. GIRI, J.
       ````````````````````````````````````````````````````
                  W.P.(C) No.38201 of 2007
       ````````````````````````````````````````````````````
         Dated this the 24th day of December, 2007

                         J U D G M E N T

Aggrieved by Ext.P1 order passed by the first

respondent, the petitioner has preferred Ext.P4 appeal before

the appellate authority and has also moved an application for

stay of collection of the disputed tax as Ext.P5. The petitioner is

aggrieved by the fact that orders are not being passed on the

application for stay and the appeal.

2. After having heard the learned Government Pleader

also, this writ petition is disposed of directing the second

respondent to consider and pass orders on Ext.P5 within a period

of one month from the date of receipt of a copy of the judgment

which the petitioner shall produce before the second respondent.

Recovery of further amounts pursuant to Exts.P2 and P3 shall be

kept in abeyance for a period of three months from today.

(V.GIRI, JUDGE)
jsr