High Court Kerala High Court

M/S. Daeshan Trading (India) … vs Assistant Commissioner … on 6 January, 2010

Kerala High Court
M/S. Daeshan Trading (India) … vs Assistant Commissioner … on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 380 of 2010(V)


1. M/S. DAESHAN TRADING (INDIA) PVT.LTD.,
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER (ASSESSMENT),
                       ...       Respondent

2. THE SALES TAX APPELLATE TRIBUNAL,

3. THE INSPECTING ASSISTANT COMMISSIONER,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  : No Appearance

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

 Dated :06/01/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J
                 -----------------------------
                        W.P(C) No.380 of 2010-V
                 ------------------------------
              Dated this the 6th day of January, 2010.

                         J U D G M E N T

Aggrieved by Ext.P1 assessment order passed by the assessing

authority, the petitioner has preferred statutory appeal before the

first appellate authority, who passed Ext.P2 order declining

interference. In such circumstances, the petitioner preferred second

appeal before the second respondent as borne by Ext.P3, along with

Ext.P4 petition for stay and also accompanied by Ext.P5 petition to

condone the delay in filing the second appeal.

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

regard to the pendency of the said proceedings, that coercive steps

are being pursued against the petitioner as borne by Ext.P1, which

in turn is under challenge 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

Ext.P5 petition to condone the delay in filing the second appeal, as

well as in Ext.P4 petition for stay, in accordance with law, giving an

W.P(C) No.380 of 2010-V 2

opportunity to hear the petitioner as expeditiously as possible. It is

made clear that till such orders are passed on Exts.P4 and P5, all

further proceedings pursuant to Exts.P1 and P2 shall be kept in

abeyance.

The Writ Petition is disposed of accordingly.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab