IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24658 of 2009(B)
1. K.GANGADHARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. COMMERCIAL TAX OFFICER, 2ND CIRCLE,
3. INSPECTING ASST. COMMISSIONER,
4. DEPUTY COMMISSIONER(APPEALS),
For Petitioner :SRI.R.SUDHAKARA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 24658 OF 2009
.........................................................................
Dated this the 26 th August, 2009
J U D G M E N T
Challenging Ext. P1 assessment order passed by the second
respondent, the petitioner has preferred Exts.P2 (a) appeal along with
P2(b) petition for stay before the 4th respondent. The grievance of
the petitioner is that it is without any regard to the pendency of the
said proceedings that the third respondent is pursuing further steps
to realise the amount allegedly due from the petitioner as per Ext.
P3 notice issued under the Revenue Recovery Act.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 4th respondent
is directed to consider and pass appropriate orders on Exts.P2(a)
appeal and P2(b) petition for stay, in accordance with law, as
expeditiously as possible. It is made clear that till such appropriate
orders are passed on Ext.P2(b), all further proceedings pursuant to
Ext. P3 shall be kept in abeyance.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk