IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6138 of 2008(E)
1. SRI.P.C.LOUIS, PROPRIETOR,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASST. COMMISSIONER,
4. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.E.P.GOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/02/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 6138 OF 2008 - E
= = = = = = = = = = = = = =
Dated this the 21st February, 2008
J U D G M E N T
Petitioner submits that against Exts. P2 and P3, revised
assessment order and penalty order respectively, he has filed Exts.
P4 and P5 appeals. It is stated by the petitioner that along with Ext.
P5 appeal, petitioner has filed Ext. P6 stay petition also. It is
contended that the penalty amount has already been paid. It is also
stated that the petitioner has moved an application for early hearing
and that the appeals have not been heard so far. In the meanwhile
apprehending revenue recovery proceedings this writ petition has
been filed.
2. Having regard to the pendency of the appeals and the stay
petition as stated above, I dispose of this writ petition directing that
the 2nd respondent shall take up Ext. P6 stay petition, hear the
petition and pass appropriate orders thereon as expeditiously as
possible, at any rate within 4 weeks of production of a copy of this
W.P.(C) No. 6138 OF 2008
– 2 –
judgment. In the meantime, further proceedings for the recovery of
the amount found due in Ext. P2 shall stand deferred for a period
of 6 weeks.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-