IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32765 of 2007(A)
1. K.IBRAHIM,UNITECH BOARD
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEALS)
... Respondent
2. THE SALES TAX OFFICER
3. THE COMMERCIAL TAX OFFICER -II
4. THE TAHASILDAR
5. THE VILLAGE OFFICER
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 32765 OF 2007 A
= = = = = = = = = = = = = = = =
Dated this the 5th November, 2007
J U D G M E N T
In relation to assessment years 1999-2000, 2000-01
and 2001-02, penal interest has been imposed on the
petitioner. Though the petitioner has not produced
the order imposing penal interest, Exts. P4 to P6 are
notices of demand. Aggrieved by the orders, petitioner
submits that he has filed Exts. P1 to P3 appeals which
are pending before the 1st respondent. In view of the
coercive action taken against the petitioner this writ
petition has been filed for expeditious disposal of
Exts. P1 to P3 appeals and keeping in abeyance further
proceedings for recovery of the amounts in terms of
Exts. P4 to P6.
2. Now that Exts. P1 to P3 are pending
consideration of the 1st respondent, I dispose of this
writ petition directing that the said respondent shall
consider and dispose of Exts. P1 to P3 as expeditiously
as possible, and at any rate within 8 weeks of receipt
WPC No. 32765/07 -2-
of a copy of this judgment. In the meanwhile further
proceedings pursuant to Exts. P4 to P6 shall be
deferred on the petitioner remitting an amount of Rs.8
lakhs within three weeks.
Petitioner shall produce a copy of this judgment
before the 1st respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-