IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2614 of 2008(J)
1. C.T.KURIYAN,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER OF APPEALS,
... Respondent
2. THE SALES TAX OFFICER,
3. THE DEPUTY TAHSILDAR (R.R.),
For Petitioner :SRI.P.K.ABOOBACKER(EDAPPALLY)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 2614 OF 2008 J
=====================
Dated this the 22nd day of January, 2008
J U D G M E N T
Against Ext.P2 order of assessment, petitioner has filed
Ext.P3 appeal accompanied by Ext.P4 application for stay. It is
submitted that while the appeal and stay petitions are pending
consideration of the 1st respondent, recovery proceedings have
been initiated by issuing Ext.P1 notice of demand under Section
7 of the Revenue Recovery Act. It is in this background this writ
petition has been filed.
2. Taking into account the pendency of the appeal and
stay petition, I dispose of this writ petition directing that the 1st
respondent shall take up and consider Ext.P4 application for stay.
This shall be done within four weeks of production of a copy of
this judgment.
In the meanwhile, further proceedings pursuant to Ext.P1
will stand deferred for a period of six weeks from today.
ANTONY DOMINIC, JUDGE.
Rp