IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10596 of 2006(J)
1. CRYPTM CONFECTIONERS (INDIA) PVT.LTD.,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (R.R.),
... Respondent
2. VILLAGE OFFICER, THODUPUZHA.
3. INSPECTING ASSISSTNAT COMMISSIONER,
For Petitioner :SRI.P.K.JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :14/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.10596 of 2006
....................................................................
Dated this the 14th day of August, 2008.
JUDGMENT
The petitioner is challenging recovery proceedings on the ground that
recovery under original orders is not tenable because the original orders
have been modified in appeal. Government Pleader submitted that modified
orders are issued later. However, appeal is stated to be pending for one year
and it is not known whether revisions filed against penalty orders are still
pending. In any case W.P. is disposed of directing respondents 1 and 3 to
proceed for recovery based on revised orders issued by the Assessing
Officer in terms of direction contained in the appellate order. If any appeal
or revision is pending, there will be direction to the authority before whom
such appeal or revision is pending, to dispose of the same within two
months from now. The petitioner will produce copy of this judgment for
compliance by such authority.
C.N.RAMACHANDRAN NAIR
Judge
pms