High Court Kerala High Court

S.J.Grills vs Commercial Tax Officer on 31 March, 2010

Kerala High Court
S.J.Grills vs Commercial Tax Officer on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11199 of 2010(Y)


1. S.J.GRILLS, KOTTAPPURAM,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER, KODUNGLLOOR.
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)

3. INSPECTING ASSISTANT COMMISSIONER,

4. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.VIJAYAN. K.U.

                For Respondent  : No Appearance

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

 Dated :31/03/2010

 O R D E R
               P.R. RAMACHANDRA MENON, J.
                 -----------------------------------------------
                        WP(C) No. 11199 of 2010
                      --------------------------------------
                Dated, this the 31st day of March, 2010


                              J U D G M E N T

Challenging Ext.P1 order passed by the first respondent, the

petitioner has preferred Ext.P2 appeal before the second respondent,

along with the I.A. for stay and they are stated as pending consideration;

despite which Ext.P3 demand notice has been issued by the 3rd

respondent under the Kerala Revenue Recovery Act.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the 2nd

respondent is directed to consider and pass appropriate orders on I.A.

for stay filed by the petitioner 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 such orders are passed in the

I.A. for stay as aforesaid, all further coercive proceedings pursuant to

Ext.P3 shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc