IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22501 of 2008(D)
1. P.K.NAJEEB, S/O.KUNJU MOIDU HAJI
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER, IRINJALAKUDA
... Respondent
For Petitioner :SRI.E.P.GOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).22501/2008
--------------------
Dated this the 25th day of July, 2008
JUDGMENT
Aggrieved by Exts.P2 and P3 orders of assessment,
petitioner has preferred Exts.P8 and P8(a) appeals and
also Exts.P9 and P9(a) applications for stay. In the
meanwhile, recovery proceedings have been initiated as
evidenced by Ext.P1. Hence the writ petition.
Having heard learned counsel for the petitioner and
learned Government Pleader, writ petition is disposed of
directing the second respondent to pass orders on Exts.P9
and P9(a) applications for stay, within a period of four
weeks from the date of receipt of a copy of this judgment.
Enforcement of Ext.P1 shall be kept in abeyance for a
period of six weeks from today. Petitioner shall produce a
copy of the judgment before the appellate authority.
V.GIRI,
Judge
mrcs