High Court Kerala High Court

P.Johny George vs State Of Kerala on 11 June, 2008

Kerala High Court
P.Johny George vs State Of Kerala on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17459 of 2008(C)


1. P.JOHNY GEORGE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE ASSISTANT COMMISSIONER (KVAT),

4. THE ASSISTANT COMMISSIONER,

5. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.R.SUDHAKARA MENON

                For Respondent  : No Appearance

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

 Dated :11/06/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 17459 OF 2008 C
                  --------------------------------------
                  Dated this the 11th June, 2008

                            JUDGMENT

Petitioner seeks to quash Ext.P2 and also seeks a direction

not to proceed further to collect the amount demanded under the

Revenue Recovery Act. Petitioner has already preferred Ext.P3

Appeal accompanied by stay petition before the second

respondent. In the meantime, petitioner is faced with recovery

steps. Heard the learned Government Pleader also. In such

circumstances, the Writ Petition is disposed of directing the

second respondent to consider and take a decision on Ext.P3

application seeking stay in accordance with law, within three

weeks from the date of receipt of a copy of this Judgment. Till a

decision is taken as aforesaid, recovery proceedings against the

petitioner will be kept in abeyance.


                                                       Sd/=
                                          K. M. JOSEPH, JUDGE

kbk.                // True Copy//
                                                  PS to Judge