IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5504 of 2009(G)
1. N.P. ABBAS, S/O.N.P. VEERAN KOYA HAJI,
... Petitioner
Vs
1. KERALA STATE TAX APPELLATE TRIBUNAL,
... Respondent
2. THE EPUTY COMMISSIONER (APPEALS),
3. THE ASST. COMMISSIONER (ASSESSMENT),
4. THE DISTRICT COLLECTOR,
5. THE DEPUTY TAHSILDAR (REVENUE
6. THE VILLAGE OFFICER, BEYPORE, KOZHIKODE.
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/02/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 5504 of 2009-G
----------------------------------------------
Dated, this the 19th day of February, 2009
J U D G M E N T
The second appeal filed by the petitioner is pending before
the Ist respondent.
2. Heard learned counsel for the petitioner and the learned
Government Pleader.
3. The writ petition is disposed of directing that if the
petitioner files an application for stay before the Ist respondent within a
period of one week from today, the said respondent will consider the
same and take a decision within one month from the date of receipt of
such application. Till such a decision is taken, proceedings pursuant to
Ext.P7 will be kept in abeyance.
Petitioner will produce a copy of this judgment before the
Ist respondent as soon as it is received.
(K.M.JOSEPH)
JUDGE.
MS