High Court Kerala High Court

V.Mohanan vs The Commercial Tax Officer-I (Wc) on 10 June, 2009

Kerala High Court
V.Mohanan vs The Commercial Tax Officer-I (Wc) on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16048 of 2009(A)


1. V.MOHANAN, PATHRAMALIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER-I (WC),
                       ...       Respondent

2. THE DEPUTY COMMISSIONER, (APPEALS),

3. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

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

 Dated :10/06/2009

 O R D E R
                        P.R.RAMACHANDRA MENON, J.
                       -----------------------------------------------
                           WP(C) NO. 16048 OF 2009
                             -----------------------------------
                      Dated this the 10th day of June, 2009


                                      JUDGMENT

The petitioner has challenged Ext.P1 assessment order passed by the first

respondent by filing Ext.P2 appeal along with Ext.P3 petition for stay before the

second respondent. The case of the petitioner is that, it is without any regard to

the pendency of the above proceedings, that the third respondent is proceeding

with coercive steps against the petitioner; which in turn is the subject matter of

challenge.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the second respondent is

hereby directed to consider Ext.P2 appeal and Ext.P3 petition for stay in

accordance with law, as expeditiously as possible. It is also made clear that till

such appropriate orders are passed on Ext.P3 petition for say, all further coercive

proceedings pursuant to Ext.P4 shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

(P.R.RAMACHANDRA MENON, JUDGE)

dnc