High Court Kerala High Court

M/S.Mulamoottil Constructions vs Commercial Tax Officer (Wc) on 21 October, 2010

Kerala High Court
M/S.Mulamoottil Constructions vs Commercial Tax Officer (Wc) on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32190 of 2010(W)


1. M/S.MULAMOOTTIL CONSTRUCTIONS,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER (WC),
                       ...       Respondent

2. KERALA VALUE ADDED TAX APPELLATE

                For Petitioner  :SRI.HARISANKAR V. MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :21/10/2010

 O R D E R
                     C.K.ABDUL REHIM, J
                ---------------------------------------
                 W.P(C) No.32190 of 2010-W
               ----------------------------------------
          Dated this the 21st day of October, 2010.

                        J U D G M E N T

Against Ext.P1 order of assessment, the petitioner had

preferred statutory appeal before the first appellate

authority. The said appeal was dismissed as per Ext.P2

order. Aggrieved by Ext.P2, the petitioner has now

preferred second appeal before the second respondent

Tribunal as per Ext.P3. Ext.P4 is the stay petition filed

along with the appeal. It is submitted that the appeal as

well as the stay petition are now pending consideration and

disposal before the Tribunal. Grievance of the petitioner is

that without considering pendency of the appeal, steps for

recovery of the amounts has now been initiated on issuing

Ext.P5 notice.

2. Having considered pendency of the statutory

appeal before the Tribunal, I am of the view that the writ

petition can be disposed of on issuing necessary directions

to the Tribunal to expedite the matter.

W.P(C) No.32190 of 2010-W 2

3. The second respondent Tribunal is directed to

consider and pass orders on Ext.P4 stay petition, after

affording an opportunity of hearing to the petitioner, as

early as possible, at any rate within six weeks from the date

of receipt of a copy of this judgment.

4. Till such time orders are passed by the Tribunal as

directed above, further steps of recovery pursuant to Ext.P5

shall be kept in abeyance.

5. The petitioner will produce a copy of this

judgment before the second respondent.

Sd/-

C.K.ABDUL REHIM
JUDGE

//True Copy//

P.A to Judge
ab

W.P(C) No.32190 of 2010-W 3