IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4421 of 2006(B)
1. JOHN GEORGE VETTATH @ MOHAN VETTATH,
... Petitioner
Vs
1. THE COMMISSIONER OF INCOME TAX(CENTRAL),
... Respondent
2. THE ASSISTANT COMMISSIONER OF INCOME
3. THE TAX RECOVERY OFFICER,
For Petitioner :SRI.N.J.MATHEWS
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 4421 of 2006
-----------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
Petitioner approached this court when recovery steps were
initiated at the instance of the respondents. It is submitted that
an appeal is pending before the Income-tax Appellate Tribunal,
Kochi Bench against a revisional order passed by the first
respondent. There will be a direction to the Tribunal to dispose
of the appeal within a period of four months from the date of
receipt of a copy of this judgment. There shall be no recovery till
such time. There shall be no recovery till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.4421 of 2006
———————————–
JUDGMENT
27th June, 2008