High Court Kerala High Court

M/S.Criss Cross Paper Products vs The Sales Tax Appellate Tribunal on 10 February, 2009

Kerala High Court
M/S.Criss Cross Paper Products vs The Sales Tax Appellate Tribunal on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4380 of 2009(U)


1. M/S.CRISS CROSS PAPER PRODUCTS,
                      ...  Petitioner

                        Vs



1. THE SALES TAX APPELLATE TRIBUNAL,
                       ...       Respondent

2. THE INSPECTING ASST.COMMISSIONER,

3. THE MANAGER, INDUS IND BANK,

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/02/2009

 O R D E R
                 THOTTATHIL B.RADHAKRISHNAN, J.
                 ------------------------------------------------------
                         W.P.(C) No.4380 of 2009-U
                    ----------------------------------------------
                  Dated, this the 10th day of February, 2009

                                J U D G M E N T

Exts.P5 and P6 rectification applications are pending before

the Sales Tax Appellate Tribunal. Having considered the contents of

Ext.P4 it is ordered that while Ext.P7 prohibitory order will continue it

will be limited to the extent of the amounts covered by Exts.P5 and P6

rectification applications. It should be notified to the Manager of the

Bank by the Inspecting Assistant Commissioner. Having regard to the

issues involved in Exts.P5 and P6, the Appellate Tribunal will make an

endeavor to expedite consideration of the applications and dispose of it at

the earliest, at any rate within one month from today.

The Writ Petition is disposed of as above.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE
MS