High Court Kerala High Court

A.Seenath vs The Commercial Tax Officer on 4 March, 2008

Kerala High Court
A.Seenath vs The Commercial Tax Officer on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7558 of 2008(Y)


1. A.SEENATH, PROPRITRIX
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)

3. DEPUTY TAHSILDAR (REVENUE RECOVERY)

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/03/2008

 O R D E R
                        ANTONY DOMINIC, J.

                = =W.P.(C) = =7558=OF= = = = =
                     = = =No. = =      =
                                          2008 Y
                = = = = = = = = = = = = = = = =

                   Dated this the 4th March, 2008

                          J U D G M E N T

Against Ext. P1 order of assessment petitioner has filed Ext. P2

appeal and Ext. P3 stay petition which are pending consideration of

the 3rd respondent. In the meanwhile, Ext. P4 revenue recovery

notice was issued and hence this writ petition.

2. Taking into account the pendency of the appeal and the

stay petition as noticed above, this writ petition is disposed of

directing the 2nd respondent to consider and pass orders on Ext. P3

stay petition filed by the petitioner. This shall be done as

expeditiously as possible, at any rate within 4 weeks of production

of a copy of this judgment. In the meanwhile revenue recovery

proceedings pursuant to Ext. P4 will be kept in abeyance for a

period of 6 weeks from today.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-