High Court Kerala High Court

M/S.Rasna Pvt.Ltd vs Asst.Commissioner (Audit … on 6 March, 2009

Kerala High Court
M/S.Rasna Pvt.Ltd vs Asst.Commissioner (Audit … on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7246 of 2009(A)


1. M/S.RASNA PVT.LTD.,
                      ...  Petitioner

                        Vs



1. ASST.COMMISSIONER (AUDIT ASSESSMENT)
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)III,

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :06/03/2009

 O R D E R
                          K.M.JOSEPH, J.
         ------------------------------------------------------
                  W.P.(C) No. 7246 of 2009-A
            ----------------------------------------------
             Dated, this the 6th day of March, 2009

                          J U D G M E N T

This writ petition is directed against Ext.P4 order

by which the petitioner is granted stay on payment of a

lumpsum amount of Rs.6,50,000/- and furnishing sufficient

security bond for the balance amount.

2. After perusing the order and after hearing the

learned counsel for the petitioner and learned Government

Pleader, I do not see any merit in the challenge. However,

petitioner is given a week’s time to comply with the conditions.

It is also ordered that upon complying with the conditions the

appeal will be taken up and disposed of within two months

from the date of compliance.

The Writ Petition is disposed of as above.

(K.M.JOSEPH)
JUDGE.

MS