High Court Kerala High Court

N.P.Santhosh Kumar vs The Sales Tax Officer on 5 January, 2009

Kerala High Court
N.P.Santhosh Kumar vs The Sales Tax Officer on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 383 of 2009(U)



1. N.P.SANTHOSH KUMAR
                      ...  Petitioner

                        Vs

1. THE SALES TAX OFFICER
                       ...       Respondent

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

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

 Dated :05/01/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                   W.P.C. NO. 383 OF 2009 U
                 --------------------------------------
                 Dated this the 5th January, 2009

                           JUDGMENT

Aggrieved by Ext.P1, petitioner preferred Appeal and the

Appeal was disposed of by Ext.P2, modifying the assessment

order. Learned counsel for the petitioner submits that the

petitioner has time till 10.2.2009 to prefer Second Appeal. It is

also pointed out that Ext.P1 assessment has been modified and

yet, recovery steps are afoot on the basis of the original

assessment.

2. I heard the learned counsel appearing for the petitioner

and also the learned Government Pleader. The Writ Petition is

disposed of directing that recovery proceedings against the

petitioner pursuant to Ext.P1 will be kept in abeyance for a

period of one month from today.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge