High Court Kerala High Court

Kottaram Communications vs Commercial Tax Officer (Aa) on 11 March, 2008

Kerala High Court
Kottaram Communications vs Commercial Tax Officer (Aa) on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8224 of 2008(D)


1. KOTTARAM COMMUNICATIONS,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER (AA),
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. INSPECTING ASSISTANT COMMISSIONER,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.VIJAYAN. K.U.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2008

 O R D E R
                          ANTONY DOMINIC, J.

                  = =W.P.(C) = =8224=OF = = = = =
                      = = = No. = =       =
                                            2008 D
                  = = = = = = = = = = = = = = = =

                   Dated this the 11th March, 2008

                             J U D G M E N T

Against Ext. P1order of assessment for the year 2005-06,

petitioner has filed Ext. P3 appeal and Ext. P3(b) stay petition.

Similarly, in so far as Ext. P2 order of assessment for the year 2006-

07 is concerned, the petitioner has filed Ext. P4 appeal and Ext. P4

(b) stay petition. While these appeals and stay petitions are pending

consideration of the 2nd respondent, recovery proceedings have

been initiated by issuing Exts. P5 and P5(a). It is in the aforesaid

background this writ petition has been filed.

2. Having regard to the facts as stated above, this writ petition

is disposed of directing that the 2nd respondent shall hear and

decide on Exts. P3(b) and P4(b) stay petitions filed along with Exts.

P3 and P4 appeals. This, the 2nd respondent shall do as

expeditiously as possible, at any rate within 4 weeks of production

of a copy of this judgment. In the meanwhile further proceedings

W.P.(C) No. 8224 OF 2008 -2-

pursuant to Exts. P5 and P5(a) will stand deferred for a period of 6

weeks from today.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-