IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4335 of 2008(N)
1. M/S.KUMAR HOME APPLIANCES
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEALS)
... Respondent
2. COMMERCIAL TAX OFFICER (AA)
3. THE DEPUTY TAHSILDAR (RR)
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 4335 of 2008
-------------------------------------
Dated: February 6, 2008
JUDGMENT
Against Ext.P1 order of assessment, the petitioner has filed
Ext.P2 appeal and Ext.P3 application for stay. These are pending
consideration of the 1st respondent. During the pendency of the
appeal and the stay petition, Ext.P4 demand notice has been issued
to the petitioner under the Revenue Recovery Act. In this back
ground the writ petition has been filed challenging the demand
notice.
2. Having regard to the pendency of Ext.P3 stay petition filed
by the petitioner in Ext.P2 appeal now pending before the 1st
respondent, I dispose of this writ petition directing that the 1st
respondent shall take up and pass orders on Ext.P3 stay petition as
expeditiously as possible, at any rate, within four weeks from the
date of production of a copy of this judgment. In the meantime, all
further proceedings pursuant to Ext.P4 will stand deferred.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC, JUDGE
WP(C)
Page numbers
mt/-