\’V’I?’ 1_89(fiE:’>/ 2609
3
interim order of stay Ce-11116 to be gratlted by the “.I.”‘rib11naI on
E
t
C.’.0E’1€h1.iO1’l t.ha1″‘ the }i):=3tiE.1′()1i1e1′ herein dc3pos1″t’.ed 50% of the tax
assessed and for the reriiaining 50% security, by way oi’ bank
guarailtee was ftirnished. Ptwsuaint to the said 1’nt.<:ri:*112"-orotet'.
on 22.12.2008. the §3CU'l,i0E'1{';'.l' has t'tir1'tisI'1e_d_
g'LIEtI'E1i'1tt'3f3. He had d€]'_)()SiE.€'.Ct 50% of the t.E3_'5(.'éZ'1S:"':':'.:::3 cg:
However, sincs the appeal} could 1'10t-'._ be':-Adtéitjoséct. of wi'thi.I=r;:1
dgea rlt~:j:'. "
period of 180 days. the tnt.erim,orgier has 2(V’:OlT1£-3 yijo ‘§:I1″€I1d’§. 2}-ts_
there is no provision for extensioIt”o_t”‘ihe i:1t’e:rt1i1’ordE;t- and no
DOWE-)1′ is vested with t.he’Tri’bu1’1.aI in ttthjs. retard. the etiittonet’
has an roachect this Court; “‘ .
3. Upon. 11:3;-11’i1;g the.1éat’tied~’Co1.inseI for the parties and in
the t]21cft’s_ and2″‘circuui’sta’m:é’s of this C8186, I find it just and
xV’p1″.Op€:~f._.t§o :§~:xt,t’.: tE1ooe”‘TfTri1:w’Lt::1at– to dispose of the appeal as expeditiously as
;:)c)ssi1)}é. ‘l’]teI -(L?_ofi£titi<)1121I 1'.nte1'E.1'11 o1'C.te1" grant'.(–:cE by the T1'1'bu1'121}.
.E'1,ijd the heirrk guetrantee fur'r1ished by the petiitiontzr shalt be in
t7.orrfAe22t;£i*}yt.he disposai. 01' the E?t}01.7€'.E1}.
Writ pet,iiion stands ciisposcrct of ac(7o1'(ii11gIgIy.