High Court Kerala High Court

V.V.Thomas vs The Kerala State Tax Tribunal on 18 January, 2008

Kerala High Court
V.V.Thomas vs The Kerala State Tax Tribunal on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2312 of 2008(A)


1. V.V.THOMAS, AGED 52, S/O.VAREED,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE TAX TRIBUNAL,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER, (APPEALS),

3. THE COMMERCIAL TAX OFFICER, (A A)

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/01/2008

 O R D E R
                      ANTONY DOMINIC, J.
                    ===============
                 W.P.(C) NO.2312 OF 2008 A
              =====================

          Dated this the 18th day of January, 2008

                         J U D G M E N T

Against Ext.P2 order of assessment, petitioner has filed

Ext.P3 appeal and Ext.P4 stay petition, which are pending

consideration of the 1st respondent. Meanwhile, Ext.P1 demand

notice has been issued and thereupon this writ petition has been

filed.

Taking into account the pendency of Ext.P3 appeal and

Ext.P4 stay petition, I dispose of this writ petition directing that

the 1st respondent shall take up and consider Ext.P4 application

for stay, as expeditiously as possible, at any rate within four

weeks of production of a copy of this judgment. In the

meanwhile, further proceedings for realising the amount due in

terms of Ext.P1 will stand deferred for six weeks.

ANTONY DOMINIC, JUDGE.

WPC /07
:2 :

Rp