High Court Kerala High Court

M/S.P.A.Trading Company vs The Assistant Commissioner on 20 January, 2010

Kerala High Court
M/S.P.A.Trading Company vs The Assistant Commissioner on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1825 of 2010(C)


1. M/S.P.A.TRADING COMPANY
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)

3. INSPECTING ASSISTANT COMMISSIONER

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :20/01/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                 -----------------------------
                       W.P(C) No.1825 of 2010-C
                ------------------------------
             Dated this the 20th day of January, 2010.

                         J U D G M E N T

Challenging Ext.P1 and P2 assessment orders passed by the

first respondent in respect of the assessment years 2006-07 and

2007-08, the petitioner has preferred Ext.P3 and P4 appeals, along

with Ext.P5 and P6 petitions for stay and also Exts.P7 and P8

petitions for early hearing, which are stated as pending before the

second respondent.

2. The grievance of the petitioner is that, it is without any

regard to the pendency of the said proceedings, that the concerned

respondents are pursuing the coercive steps invoking the provisions

under the Kerala Revenue Recovery Act as discernible from Exts.P9

and P10, which are sought to be intercepted in this Writ Petition.

3. Heard the learned Government Pleader as well.

Considering the facts and circumstances, the second

respondent is directed to consider and pass appropriate orders on

Exts.P3 to P8 in accordance with law, as expeditiously as possible.

W.P(C) No.1825 of 2010-C 2

However, it is made clear that till appropriate orders are passed on

Exts.P5 and P6 petitions for stay, all further proceedings pursuant to

Exts.P9 and P10 shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

ab