IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38201 of 2007(W)
1. SRI.A.SIRAJUDEEN,
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE TAHSILDAR (R.R.),
For Petitioner :SRI.JOSE JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/12/2007
O R D E R
V. GIRI, J.
````````````````````````````````````````````````````
W.P.(C) No.38201 of 2007
````````````````````````````````````````````````````
Dated this the 24th day of December, 2007
J U D G M E N T
Aggrieved by Ext.P1 order passed by the first
respondent, the petitioner has preferred Ext.P4 appeal before
the appellate authority and has also moved an application for
stay of collection of the disputed tax as Ext.P5. The petitioner is
aggrieved by the fact that orders are not being passed on the
application for stay and the appeal.
2. After having heard the learned Government Pleader
also, this writ petition is disposed of directing the second
respondent to consider and pass orders on Ext.P5 within a period
of one month from the date of receipt of a copy of the judgment
which the petitioner shall produce before the second respondent.
Recovery of further amounts pursuant to Exts.P2 and P3 shall be
kept in abeyance for a period of three months from today.
(V.GIRI, JUDGE)
jsr