IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7507 of 2010(K)
1. M/S.NAZAR MATCH FACTORY, CHUNDAMPETTA,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER, PATTAMBI.
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :09/03/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No. 7507 of 2010-K
----------------------------
Dated this the 9th day of March, 2010.
J U D G M E N T
Being aggrieved of Exts.P1 and P2 assessment orders in respect of
the assessment years 2005-06 and 2007-08, the petitioner has preferred
Exts.P3 and P4 appeals along with Exts.P5 and P6 petitions for stay and
also Exts.P7 and P8 petitions for early hearing, which are pending
consideration before the second respondent.
2. The grievance of the petitioner is that, without any regard to
the pendency of the said proceedings, the respondents have initiated
recovery proceedings invoking the provisions under the Revenue
Recovery Act, as borne by Exts.P9 and P10, which are sought to be
intercepted by this Court.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders on
Exts.P5 and P6 petitions for stay, in accordance with law, as expeditiously
as possible, at any rate within one month from the date of receipt of a
copy of this judgment. It is made clear that till appropriate orders are
passed on Exts.P5 and P6 petitions for stay, all further proceedings
pursuant to Ext.P9 and P10 shall be kept in abeyance.
The Writ Petition is disposed of.
ab P.R.RAMACHANDRA MENON, JUDGE