IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3448 of 2009(I)
1. N.V.JAMES & CO,KOTTEKKAD, KUTTUR,
... Petitioner
Vs
1. THE COMMISSIONER OF COMMERCIAL TAXES,
... Respondent
2. THE SALES TAX APPELLATE TRIBUNAL,
3. THE DEPUTY COMMISSIONER(APPEALS),
4. THE COMMERCIAL TAX OFFICER III CIRCLE,
5. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.R.RAMADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :02/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 3448 OF 2009 I
````````````````````````````````````````````````````
Dated this the 2nd day of February, 2009
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader.
Writ petition is disposed of directing the 2nd respondent
to consider and take a decision on Ext.P4 stay petition in
accordance with law, within a period of one month from the date of
receipt of a copy of this judgment. Till such time, revenue
recovery proceedings against the petitioner pursuant to Ext.P5
shall be kept in abeyance. Learned counsel for the petitioner
points out that the petitioner has already paid Rs.1,12,000/-. This
payment made by the petitioner also will be taken note of while
disposing of Ext.P4. The petitioner will produce a copy of this
judgment before the 2nd respondent as soon as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE