IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22445 of 2008(V)
1. THOMAS V.ATHIRAMPUZHA
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. DEPUTY TAHSILDAR (RR)
4. DISTRICT COLLECTOR
For Petitioner :SRI.V.K.SHAMUSUDHEEN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).22445/2008
--------------------
Dated this the 25th day of July, 2008
JUDGMENT
Aggrieved by Exts.P2 to P4 orders of assessment,
petitioner has preferred Exts.P5 to P7 appeal before the
second respondent. Exts.P8 to P10 applications for stay
have also been preferred. Orders are yet to be passed by
the appellate authority on the applications for stay. In the
meanwhile, recovery proceedings have been initiated as
per Exts.P11 and P12. Hence the writ petition.
2. I heard learned counsel for the petitioner and
learned Government Pleader. Orders are to be passed on
the applications for stay.
3. In the result, writ petition is disposed of directing
the second respondent to pass orders on Exts.P8 to P10
applications for stay, within a period of four weeks from
the date of receipt of a copy of this judgment.
Enforcement of Exts.P11 and P12 shall stand stayed for a
period of six weeks from today.
W.P.(C).22445/2008
2
Petitioner shall produce a copy of the writ petition
along with the copy of the judgment before the second
respondent.
V.GIRI,
Judge
mrcs