High Court Kerala High Court

In The High Court Of Kerala At … vs Sales Tax Officer on 9 February, 2009

Kerala High Court
In The High Court Of Kerala At … vs Sales Tax Officer on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4178 of 2009(V)


12. K.M.PAREETH,
                      ...  Petitioner

                        Vs



1. SALES TAX OFFICER, PALA
                       ...       Respondent

2. KERALA SALES TAX APPELLATE TRIBUNAL

3. TAHSILDAR(RR), MEENACHIL TALUK

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

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

 Dated :09/02/2009

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                   W.P.(C) No. 4178 OF 2009 V
             ````````````````````````````````````````````````````
             Dated this the 9th day of February, 2009

                           J U D G M E N T

I heard learned counsel for the petitioner and learned

Government Pleader.

2. Petitioner challenges Ext.P5 order passed by the

Appellate Tribunal granting conditional stay. I notice that the

appeal relates to the tax payable and the petitioner is called upon

to remit 40% of the balance tax due. But, I feel that the petitioner

can be given six weeks’ time from today to comply with the

conditions in Ext.P5. Ordered accordingly.

Writ petition is disposed of as above.

(K.M.JOSEPH, JUDGE)
aks