IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33911 of 2007(K)
1. V.G.SOFIYA, (PARASSERY JEWEL
                      ...  Petitioner
                        Vs
1. THE SALES TAX OFFICER,
                       ...       Respondent
2. THE SALES TAX APPELLATE TRIBUNAL,
3. THE TAHASILDAR, N.PARUR.
                For Petitioner  :SMT.S.K.DEVI
                For Respondent  : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
 Dated :16/11/2007
 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
                 W.P.(C) NO. 33911 OF 2007 K
               =====================
         Dated this the 16th day of November, 2007
                        J U D G M E N T
Although Exts. P4 and P5 appeals filed by the petitioner in
relation to the assessment years 1996-97 and 1997-98 have
been heard on 19/10/2007, orders have not been passed till
date. However, in the meantime, Ext.P7 notice has been issued
under the Revenue Recovery Act and hence this writ petition.
2. Now that appeals itself have been heard and orders
have been reserved by the 2nd respondent, I deem it appropriate
that further proceedings pursuant to Ext.P7 should be deferred
until orders are pronounced in the appeals.
3. Accordingly, I direct that the 2nd respondent shall pass
orders on Exts. P4 and P5 appeals, as expeditiously as possible,
at any rate within four weeks of receipt of a copy of this
judgment.
4. In the meantime, further proceedings pursuant to
WPC 33911/07
 : 2 :
Ext.P7 will stand deferred.
Petitioner shall produce copy of this judgment before the 2nd
respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp