IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32869 of 2007(K)
1. K.MUHAMMED ARABI, PROPRIETOR,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (KVAT),
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/11/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 32869 OF 2007 K
=====================
Dated this the 6th day of November, 2007
J U D G M E N T
Against Ext.P1 order of assessment, petitioner has filed
Ext.P2 appeal and Ext.P3 stay petition. During the pendency of
the stay petition, by Ext.P4, revenue recovery proceedings have
been initiated and hence this writ petition.
2. In view of the pendency of the matter before the
Appellate Authority, I dispose of this writ petition directing that
the Appellate Authority shall consider and pass orders in the
appeal, as expeditiously as possible, at any rate, within eight
weeks of receipt of a copy of this judgment.
3. In the meantime, further proceedings pursuant to
Ext.P4 shall be deferred on condition that the petitioner remits
1/3rd of the amount due in terms of Ext.P4.
Petitioner shall produce a copy of this judgment before the
2nd respondent for compliance.
ANTONY DOMINIC, JUDGE.
Rp