High Court Kerala High Court

M.Abdul Basheer vs Commercial Tax Officer (Aa) on 4 March, 2008

Kerala High Court
M.Abdul Basheer vs Commercial Tax Officer (Aa) on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7536 of 2008(V)


1. M.ABDUL BASHEER,
                      ...  Petitioner

                        Vs



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

2. DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/03/2008

 O R D E R
                        ANTONY DOMINIC, J.

                   = = = = = = = = = = = = = =
                   W.P.(C) No. 7536 OF 2008 - V
                   = = = = = = = = = = = = = =

               Dated this the 4th day of March, 2008

                           J U D G M E N T

Against Ext. P1 order of assessment passed by the 1st

respondent, petitioner has filed Ext. P2 appeal and Ext. P3 stay

petition which are pending consideration of the 2nd respondent. In

the meanwhile petitioner apprehends revenue recovery proceedings

and hence this writ petition.

2. Now that the appeal as stated above is pending

consideration of the 2nd respondent, I dispose of this writ petition

itself directing the 2nd respondent to take up for consideration

Ext.P2 appeal and pass orders thereon as expeditiously as possible,

at any rate within 8 weeks of production of a copy of this judgment.

In the meantime, all further proceedings for recovery of the amount

due as per Ext.P1 will stand stayed on condition that the petitioner

remits 50% of the amount demanded in Ext. P1 within a period of

two weeks from today before the 1st respondent.

ANTONY DOMINIC, JUDGE
jan/-