High Court Kerala High Court

M/S.K.T.V.Oil Mills vs The Commercial Tax Officer (Aa) on 1 November, 2007

Kerala High Court
M/S.K.T.V.Oil Mills vs The Commercial Tax Officer (Aa) on 1 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32410 of 2007(G)


1. M/S.K.T.V.OIL MILLS,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER (AA)
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS)

3. THE INSPECTING ASSISTANT COMMISSIONER

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/11/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 32410 OF 2007 G
                =====================

          Dated this the 1st day of November, 2007

                          J U D G M E N T

Against Ext.P1 order of assessment, Ext.P2 appeal and

Ext.P3 stay petition has been filed by the petitioner and

thereafter this writ petition has been filed seeking disposal of the

appeal and with a further prayer to direct the respondents to

defer the steps to realise the amount as per Ext.P4 notice of

demand.

2. I heard the learned Government pleader also in the

matter.

3. Taking into account the submissions made by both

sides, I direct that Ext.P2 appeal shall be disposed of by the 2nd

respondent, as expeditiously as possible, at any rate within a

WPC 32410/07
: 2 :

period of six weeks of receipt of a copy of this judgment.

In the meantime, further proceedings pursuant to Ext.P4,

for recovering the amount as per Ext.P1 order of assessment will

stand deferred, on condition that the petitioner remits

Rs.80,000/- within two weeks.

ANTONY DOMINIC, JUDGE.

Rp