High Court Kerala High Court

Arakka Hamsa vs State Of Kerala on 5 September, 2008

Kerala High Court
Arakka Hamsa vs State Of Kerala on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27267 of 2008(U)


1. ARAKKA HAMSA, S/O. IBRAHIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE COMMERCIAL TAX OFFICER

4. THE COMMERCIAL TAX OFFICER,

                For Petitioner  :SRI.ABRAHAM MATHEW (VETTOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :05/09/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No. 27267 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 5th day of September, 2008

                                     JUDGMENT

Petitioner challenges Ext.P4 order of assessment. Petitioner

also challenges Ext.P9, which is an order passed by the appellate authority

granting stay on condition of payment of 50% of the amount demanded.

2. Heard learned counsel for the petitioner and the learned

Government Pleader.

3. As far as the challenge to Ext.P4 is concerned, the petitioner

has already approached the appellate authority. A perusal of Ext.P9 would

show that there is absolutely no reasoning given. Learned Government

Pleader is unable to sustain the order.

In such circumstances, Ext.P9 is quashed and the writ petition

is disposed of directing the second respondent to consider and take a

decision on the application for stay filed by the petitioner in accordance

with law within a period of three weeks from the date of receipt of a copy of

this judgment. Till such time as a decision is taken, recovery pursuant to

Ext.P4 will be kept in abeyance.

(K.M. JOSEPH, JUDGE)

sb