Kerala High Court
Creative Polymers vs Commercial Tax Officer on 18 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4932 of 2009(K)
1. CREATIVE POLYMERS, PLOT NO.31,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. APPELLANT ASSISTANT COMMISSIONER,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.VIJAYAN. K.U.
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :18/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 4932 OF 2009 K
--------------------------------------
Dated this the 18th February, 2009
JUDGMENT
Petitioner challenges Exts.P4, P4(a), P6 and P7. Exts.P4
and P4(a) are assessment orders, Exts.P6 are arrear notices and
Ext.P7 is the order passed by the first appellate authority. In my
view, the petitioner has a remedy by filing Second Appeal. In
order to facilitate the petitioner approaching the Appellate
Authority, it is ordered that recovery steps will be kept in
abeyance for a period of six weeks from today.
The Writ Petition is disposed of as above.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge