High Court Kerala High Court

M/S. K.R. Bakes Private Limited vs Sales Tax Officer on 13 November, 2007

Kerala High Court
M/S. K.R. Bakes Private Limited vs Sales Tax Officer on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33279 of 2007(J)


1. M/S. K.R. BAKES PRIVATE LIMITED,
                      ...  Petitioner

                        Vs



1. SALES TAX OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/11/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 33279 OF 2007 J
            = = = = = = = = = = = = = = = =

           Dated this the 13th November, 2007

                    J U D G M E N T

Aggrieved by Ext. P3 order of assessment,

petitioner filed Ext. P4 appeal. Though an application

for stay was also filed, orders were not passed.

Referring to Ext. P9 counsel for the writ petitioner

submits that the appeal itself stands posted to 20-11-

2007 for final hearing and that it is at that stage

revenue recovery proceedings have been initiated

against the petitioner as per Ext. P10.

2. Now that the appeal itself has been posted to

20-11-2007 further proceedings pursuant to Ext. P10

shall be deferred awaiting orders on Ext. P4 appeal.

Accordingly, I direct that the 2nd respondent shall

dispose of Ext. P4 appeal now posted to 20-11-2007 as

expeditiously as possible, at any rate within four

weeks of receipt of a copy of this judgment. In the

meanwhile further proceedings pursuant to Ext. P10

shall be kept in abeyance for six weeks.

W.P.(C) No. 332179OF 2007 -2-

3. Writ petition is disposed of as above.

Petitioner shall produce a copy of this judgment

before the 2nd respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-