High Court Kerala High Court

M/S. I.K.C. Metals Unit vs The Sales Tax Officer on 13 February, 2008

Kerala High Court
M/S. I.K.C. Metals Unit vs The Sales Tax Officer on 13 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4675 of 2008(F)


1. M/S. I.K.C. METALS UNIT, KANNUR
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER, III CIRCLE
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS)

3. THE SALES TAX APPELLATE TRIBUNAL

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/02/2008

 O R D E R
                               ANTONY DOMINIC, J.



                     = = = = = = = = = = = = = = = =

                          W.P.(C) No. 4675  OF 2008 F

                     = = = = = = = = = = = = = = = =



                     Dated this the  13 th  February, 2008



                                   J U D G M E N T

Petitioner submits that against Ext. P4 assessment order the

petitioner has filed an appeal and that was rejected. Thereupon Ext.

P6 appeal was filed before the 3rd respondent along with Ext. P7

application for stay. This writ petition was filed complaining that in

the meanwhile there is a threat of revenue recovery.

2. Today, when the matter came up for orders, learned

counsel for the petitioner submits that Ext. P7 stay petition filed

along with Ext. P6 is posted for hearing before the 3rd respondent

Tribunal on 26.2.2008. In view of this, I dispose of this writ petition

directing that coercive action for realising the amount due under

Ext. P4 will be deferred till 29.2.2008 and in the meanwhile, it is

upto the petitioner to obtain appropriate orders from the Tribunal.

ANTONY DOMINIC

JUDGE

jan/-