IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14836 of 2007(N)
1. SUNITHA KURIAN THOMAS,
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/05/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 14836 OF 2007
=================
Dated this the 11th day of May, 2007
J U D G M E N T
Petitioner is a registered dealer under the Kerala General
Sales Tax Act. Aggrieved by Ext.P1 order of assessment, the
petitioner filed Ext.P2 appeal and Ext.P3 stay petition. It is the
complaint of the petitioner that during the pendency of the appeal
and the stay petition, revenue recovery proceedings evidenced by
Ext.P4 has been initiated for the recovery of the tax due under
Ext.P1. In the above circumstances, this writ petition has been
filed, seeking inter alia, a direction to the respondents to pass
orders in the appeal, keeping in abeyance the revenue recovery
proceedings.
Accordingly this writ petition will stand disposed of directing
the 2nd respondent to consider and pass orders on Ext.P3 stay
petition with notice to the petitioner within a period of six weeks.
It is further directed that, in the meanwhile Ext.P4 revenue
recovery proceedings initiated against the petitioner shall be kept
in abeyance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp