High Court Kerala High Court

Antony Issac vs Sales Tax Officer on 7 November, 2007

Kerala High Court
Antony Issac vs Sales Tax Officer on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 536 of 2007(R)


1. ANTONY ISSAC,
                      ...  Petitioner

                        Vs



1. SALES TAX OFFICER, PONKUNNAM.
                       ...       Respondent

2. DEPUTY COMMISSIONER OF COMMERCIAL TAXES

3. DEPUTY TAHSILDAR (R.R),

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :07/11/2007

 O R D E R
                              P.R.RAMAN, J.
                   ---------------------------
                        R.P.No.536 OF 2007 IN
                      W.P.(C).No.2463 OF 2007
                  ----------------------------
         Dated this the 7th day of November, 2007

                                 O R D E R

This is a petition seeking review of the operative portion of the

judgment in W.P.(C)No.2463/2007. The writ petition was filed in an appeal

pending matter. This Court granted stay on condition to pay Rs.25,000/-

and to furnish a self bond for the balance amount. The stay order was

granted until disposal of the appeal. But by mistake it was stayed “for a

period of three weeks”. Obviously, the stay is granted until disposal of the

appeal and the word “for a period of three weeks” is an error apparent on the

face of the record. It is clarified that the stay granted by this Court is until

disposal of the appeal. However, in case any amount has been recovered

that will not be affected by this order.

Review Petition is allowed as above.

P.R.RAMAN,
Judge.

kcv.