IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20039 of 2008(I)
1. M/S. HOTEL DOUBLOON,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (ASSESSMENT)
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE DEPUTY TAHSILDAR (RR),
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 20039 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of July, 2008
JUDGMENT
Case of the petitioner in brief is as follows:
First respondent passed Exts.P1 and P2 assessment orders for
the years 2003-2004 and 2004-2005. Third respondent issued Exts.P4 and
P5 revenue recovery notices pursuant to Exts.P1 and P2. The fourth
respondent Collector passed Ext.P6 order dated 26.2.2008 attaching the
business of the petitioner. By Ext.P3 order the appellate authority set aside
Exts.P1 and P2 assessment orders and the matter is being remitted to re-do
the assessments. According to the petitioner, thereupon Exts.P4 to P6
notices have become infructuous. According to the petitioner, by Ext.P7 the
first respondent informed the third respondent that the appellate authority
has directed to re-do the matter and therefore the revenue recovery
proceedings are to be kept in abeyance. Petitioner thereupon submitted
Ext.P8 representation before the fourth respondent praying to lift the
attachment. According to the petitioner, it has undertaken not to transfer
the ownership of the hotel until fresh assessment orders are passed. It is
also pointed out that in view of the attachment, the bank of the petitioner is
refusing to extend facilities to it.
WPC.20039/2008. 2
2. Heard learned Government Pleader also.
3. I feel that in the circumstances, a decision should be taken at
the earliest on Ext.P8 after affording an opportunity of hearing to the
petitioner and also to the first respondent.
Accordingly, the writ petition is disposed of directing the
fourth respondent to consider and take a decision on Ext.P8 in accordance
with law after affording an opportunity of hearing to the petitioner and the
first respondent as expeditiously as possible, at any rate within ten days
from the date of receipt of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb