IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2154 of 2009()
1. SHRI.K.M.IBRAHIMKUTTY,PROPRIETOR,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER(AUDIT
... Respondent
2. SALES TAX OFFICER,TIRURANGADI,
3. TE KHADI & VILLAGE INDUSTRIES BOARD,
4. THE ASSISTANT SECRETARY,KERALA SALES
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :01/10/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
Writ Appeal No.2154 of 2009
....................................................................
Dated this the 1st day of October, 2009.
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the appellant and Government Pleader for the
respondents. Even though the learned Single Judge rightly did not
consider the merits of the case in a matter pending before the Tribunal,
considering the appellant’s claim of exemption based on Notification,
we modify the judgment of the learned Single Judge and stay order
issued by the Tribunal by reducing the payment to rupees fifty
thousand (Rs.50,000/-), which will be paid on or before 20th of this
month. However, Tribunal will hear the appeal only after payment is
made as above.
Writ Appeal is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms