IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7 of 2008(A)
1. KAIRALI PLANTATIONS PVT.LTD.
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEALS)
... Respondent
2. KERALA AGRICULTURAL ICNOME TAX &
3. THE SALES TAX OFFICER
4. THE TAHSILDAR,THIRUVALLA.
5. THE VILLAGE OFFICER
6. THE STATE OF KERALA
For Petitioner :SRI.K.P.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 7 of 2008(A)
=======================
Dated this the 3rd day of January, 2008
JUDGMENT
The petitioner seeks stay of recovery pursuant to Ext.P7
revenue recovery notice on the ground that appeals are pending
before the appellate authorities namely respondents 1 to 3. The
petitioner’s contention is that the Government had granted a
stay for a month by Ext.P8 order on the ground that the appeals
are pending before the appellate authorities. His complaint is
that appeals are still undisposed of. I am of the opinion that the
petitioner should move the appellate authorities for stay.
Accordingly, without prejudice to the rights of the petitioner to
move the appellate authorities for stay, this writ petition is
dismissed. However, to enable the petitioner to move stay
application before the appellate authorities, there would be an
interim stay pursuant to Ext.P7 for a period of two weeks.
S.SIRI JAGAN,
JUDGE
jp