IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31388 of 2007(J)
1. M.R.KRISHNAKUMAR,
... Petitioner
Vs
1. SALES TAX OFFICER, COMMERCIAL TAX
... Respondent
2. DEPUTY COMMISSIONER(APPEALS),
3. TAHSILDAR, TALUK OFFICE,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 31388 OF 2007 J
=====================
Dated this the 23rd day of October, 2007
J U D G M E N T
Ext.P1 is an order of assessment, against which, Ext.P2
appeal and Ext.P3 stay petition have been filed by the petitioner.
This writ petition has been filed apprehending that pending
consideration of appeal and stay petition, revenue recovery
proceedings initiated as per Ext.P5 will be continued.
2. Having regard to the fact that Ext.P1 is an ex parte
order of assessment and that 1/3rd of the disputed tax has
already been paid, I dispose of this writ petition directing that the
2nd respondent shall consider and pass orders on Ext.P2 appeal
filed by the petitioner, as expeditiously as possible, at any rate
within a period of six weeks of receipt of a copy of this judgment.
In the meantime, further proceedings for realisation of the
dues under Ext.P5 notice shall be deferred for eight weeks.
Petitioner shall produce a copy of this judgment before the
2nd respondent for compliance.
ANTONY DOMINIC, JUDGE.
Rp