IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6534 of 2008(C)
1. M/S.AYILLYAM CONSTRUCTIONS, AVOKKARAN
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER (I.B)
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
3. THE INSPECTING ASST.COMMISSIONER,
4. THE COMMERCIAL TAX OFFICER
For Petitioner :DR.K.B.MUHAMED KUTTY (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/02/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 6534 OF 2008 C
====================
Dated this the 26th day of February, 2008
J U D G M E N T
Against Ext.P3 order levying penalty, petitioner filed Ext.P5
appeal along with Ext.P6 stay petition and Ext.P7 application for
condoning the delay. The appeals and other interlocutory
applications are pending consideration of the 2nd respondent.
Petitioner also submits that an early posting petition was moved
by the petitioner and it did not evoke any response. In the
meantime, as Ext.P4 demand notice has been issued, this writ
petition has been filed.
2. Taking into account the pendency of the appeal along
with the interlocutory applications, I dispose of this writ petition
directing that the 2nd respondent shall take up Ext.P7 application
for condonation of delay and consider the same with notice to the
petitioner and depending upon the order that is passed in the
application for condonation of delay, 2nd respondent shall also
WPC 6534/08
:2 :
consider Ext.P6 application for stay filed by the petitioner. This
process shall be completed by the 2nd respondent within four
weeks of production of a copy of this judgment. In the
meantime, all further proceedings pursuant to Ext.P4 shall be
kept in abeyance for a period of six weeks from today.
Petitioner shall produce a copy of this judgment before the
2nd respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC,JUDGE.
Rp