Kerala High Court
Integrated Medical Systems vs The Intelligence Officer (I.B) on 22 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13332 of 2008(K)
1. INTEGRATED MEDICAL SYSTEMS, SNEHA
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER (I.B)
... Respondent
2. THE DY.COMMISSIONER (APPEALS)
3. THE INSPECTING ASSISTANT COMMISSIONER,
4. THE VALUE ADDED TAX APPELLATE TRIBUNAL,
For Petitioner :SRI.S.ANIL KUMAR (TRIVANDRUM)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------------------------
W.P(C).No.13332 OF 2008
-------------------------------------------
Dated this the 22nd day of April, 2008
JUDGMENT
If the conditional stay order impugned in this writ petition
is to be interfered with, this Court has to consider the merits of
the case, which will render the appeal infructuous. Therefore, I
decline to consider the issue. However, since the petitioner is a
registered dealer, the direction to furnish security for the
balance amount is dispensed with and the petitioner is granted
time till 30.4.2008 to make payment of 50% ordered by the
appellate authority.
The writ petition is disposed of with the above direction.
Sd/-
C.N.RAMACHANDRAN NAIR,
Judge
kkb.