IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9655 of 2006(Y)
1. MOHAMMAD ANZ, PANDALAM TIMBERS,
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. DEPUTY COMMISSIOSNR (APPEALS), KOLLAM.
3. THE DEPUTY TAHASILDAR (R.R.) ADOOR.
For Petitioner :SRI.S.ARUN RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.9655 of 2006
....................................................................
Dated this the 8th day of August, 2008.
JUDGMENT
The W.P. was filed after filing appeal against provisional assessment.
The provisional assessment is for the period April to December 2003. It is
not known whether regular assessment is completed for the whole year and
if that is done, probably the provisional assessment would have been
withdrawn. However, if provisional assessment is valid, then there will be
direction to the second respondent to dispose of the appeal within two
months from now. The petitioner will be given credit for payments already
made and if appeal is not so far disposed of, recovery proceedings will be
kept in abeyance for two months from now.
W.P. is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
pms