IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8672 of 2008(G)
1. S. HARIHARAN, QUILON DISTRIBUTORS
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEALS)
... Respondent
2. ADDL. SALES TAX OFFICER, IIND CIRCLE
3. THE TAHSILDAR (R.R.), KOLLAM.
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/03/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 8672 OF 2008 G
====================
Dated this the 14th day of March, 2008
J U D G M E N T
Against Ext.P1 order of assessment, petitioner has filed Ext.P2
appeal before the 1st respondent. Since the appeal was filed out of time
by Ext.P3, petitioner also sought condonation of the delay in filing the
appeal. It is also stated that Ext.P4 stay petition filed along with the
appeal is also pending consideration of the 1st respondent. It is on account
of Ext.P5 demand notice issued by the 3rd respondent that this writ petition
has been filed.
2. Having regard to the pendency of Ext.P3 delay petition and
Ext.P4 stay petition, I direct that the 1st respondent, before whom these
interlocutory applications are pending, shall consider the delay petition and
depending upon the order that is passed, shall also consider Ext.P4 stay
petition filed by the petitioner. This shall be done by the 1st respondent
within four weeks of production of a copy of this judgment and in the
meanwhile further proceedings pursuant to Ext.P5 will stand adjourned for
a period of six weeks from today.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC,JUDGE.
Rp