High Court Kerala High Court

V.K.Ramakrishnan vs Sales Tax Officer (On Deputation) on 20 March, 2009

Kerala High Court
V.K.Ramakrishnan vs Sales Tax Officer (On Deputation) on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8987 of 2009(P)


1. V.K.RAMAKRISHNAN,
                      ...  Petitioner

                        Vs



1. SALES TAX OFFICER (ON DEPUTATION),
                       ...       Respondent

2. SALES TAX APPELLATE TRIBUNAL,

3. DEPUTY TAHSILDAR (R.R.),

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :20/03/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                 W.P.C. NO. 8987 OF 2009 P
                 --------------------------------------
                Dated this the 20th March, 2009

                           JUDGMENT

Heard the learned counsel for the petitioner and the learned

Government Pleader. It is submitted that a stay application will

be filed. Accordingly, if the petitioner files an application

seeking stay in Ext.P3 Appeal within one week from today,

there will be a direction to the second respondent Appellate

Tribunal, to consider and take a decision on the application for

stay in accordance with law within one month from the date of

filing the application for stay. Till such time as a decision is

taken as aforesaid, recovery proceedings pursuant to Exts.P5

and P6 will be kept in abeyance.

The Writ Petition is disposed of as above.


                                                Sd/=
kbk.                                     K. M. JOSEPH, JUDGE
                      // True Copy //
                                                  PS to Judge