Kerala High Court
M/S. Anthraper And vs The Sales Tax Officer on 14 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6139 of 2007(E)
1. M/S. ANTHRAPER AND
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER OF
3. THE COMMISSIONER OF COMMERCIAL TAXES,
4. THE TAHSILDAR (R.R),
For Petitioner :SRI.K.SRIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/10/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 6139 OF 2007 (E)
=====================
Dated this the14th day of October, 2009
J U D G M E N T
Pending Ext.P5 revision and Exts.P6 and P7 interlocutory
applications, when recovery proceedings were initiated against
the petitioner as per Ext.P8 for realising penal interest, this writ
petition was filed.
At the stage of admission, this Court passed order directing
the 3rd respondent to pass orders on the stay petitions keeping in
abeyance the recovery proceedings in the meanwhile. In view of
the aforesaid order dated 23/2/07, no further orders are called for
and the writ petition is closed.
ANTONY DOMINIC, JUDGE
Rp