High Court Kerala High Court

Sri.Kurian Joseph vs Commercial Tax Officer (Audit … on 27 March, 2009

Kerala High Court
Sri.Kurian Joseph vs Commercial Tax Officer (Audit … on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10039 of 2009(Y)


1. SRI.KURIAN JOSEPH,AGED 50,S/O.K.K.KURIAN
                      ...  Petitioner
2. SMT.MARY JOSEPH, AGED 46,

                        Vs



1. COMMERCIAL TAX OFFICER (AUDIT ASST)
                       ...       Respondent

2. COMMERCIAL TAX OFFICER 1ST CIRCLE,

3. THE DEPUTY COMMISSIONER (APPEALS)

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

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

 Dated :27/03/2009

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 10039 OF 2009 Y
            ````````````````````````````````````````````````````
             Dated this the 27th day of March, 2009

                          J U D G M E N T

Petitioners challenge Exts.P9 and P10.

2. I heard learned counsel for the petitioners and learned

Government Pleader. Learned counsel for the petitioners would

only submit that the petitioners will file appeal against the

assessment orders.

In such circumstances, writ petition is disposed of without

prejudice to the right of the petitioners to prefer appeal and

ordering that the recovery proceedings against the petitioners will

be kept in abeyance for three weeks from today.

(K.M.JOSEPH, JUDGE)
aks