IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2312 of 2008(A)
1. V.V.THOMAS, AGED 52, S/O.VAREED,
... Petitioner
Vs
1. THE KERALA STATE TAX TRIBUNAL,
... Respondent
2. THE DEPUTY COMMISSIONER, (APPEALS),
3. THE COMMERCIAL TAX OFFICER, (A A)
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO.2312 OF 2008 A
=====================
Dated this the 18th day of January, 2008
J U D G M E N T
Against Ext.P2 order of assessment, petitioner has filed
Ext.P3 appeal and Ext.P4 stay petition, which are pending
consideration of the 1st respondent. Meanwhile, Ext.P1 demand
notice has been issued and thereupon this writ petition has been
filed.
Taking into account the pendency of Ext.P3 appeal and
Ext.P4 stay petition, I dispose of this writ petition directing that
the 1st respondent shall take up and consider Ext.P4 application
for stay, as expeditiously as possible, at any rate within four
weeks of production of a copy of this judgment. In the
meanwhile, further proceedings for realising the amount due in
terms of Ext.P1 will stand deferred for six weeks.
ANTONY DOMINIC, JUDGE.
WPC /07
:2 :
Rp