High Court Kerala High Court

P.A.Abdul Salam vs Commercial Tax Officer (Aa) on 5 June, 2008

Kerala High Court
P.A.Abdul Salam vs Commercial Tax Officer (Aa) on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16703 of 2008(L)


1. P.A.ABDUL SALAM, SAHA TRADERS, 24/573,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER (AA),
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. DEPUTY TAHSILDAR (RR), PALAKKAD.

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :05/06/2008

 O R D E R
                       K. M. JOSEPH, J.
                --------------------------------------
                 W.P.C. NO. 16703 OF 2008 L
                --------------------------------------
                 Dated this the 5th June, 2008

                          JUDGMENT

Aggrieved by Ext.P1 order of penalty, petitioner has filed

Ext.P2 Appeal and Ext.P3 application for stay before the second

respondent. Ext.P5 is the demand notice. Heard the learned

special Government Pleader also. The Writ Petition is disposed

of directing the second respondent to consider and take a

decision on Ext.P3 stay petition in accordance with law, within a

period of three weeks from the date of receipt of a copy of this

Judgment. Till such time as a decision is taken as aforesaid,

recovery proceedings pursuant to Ext.P5 will be kept in

abeyance.

Petitioner will produce a copy of this Judgment before the

second respondent as soon as it is made available to him.

K. M. JOSEPH, JUDGE

kbk.