IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31271 of 2007(W)
1. K.P.SAYEED,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (KVAT),
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE DISTRICT COLLECTOR,
4. THE SPECIAL DEPUTY TAHSILDAR (R.R.),
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 31271 OF 2007W
= = = = = = = = = = = = = = = =
Dated this the 22nd October, 2007
J U D G M E N T
Aggrieved by Ext. P1 order of assessment for the
year 2003-04 petitioner has filed Ext. P2 appeal and
Ext. P3 stay petition. While orders are awaited,
revenue recovery proceedings have been initiated by
Exts. P5 and P6. Ext. P7 also is a show cause notice
issued to the petitioner calling upon him why
proceedings under Section 65 of the Revenue Recovery
Act shall not be initiated. It is in this background
this writ petition has been filed.
2. Now that the appeal and stay petition are
pending before the 2nd respondent, I dispose of this
writ petition directing that the 2nd respondent shall
consider and pass orders on Ext. P2 appeal of the
petitioner as expeditiously as possible, at any rate
within six weeks of receipt of a copy of this judgment.
I also direct that further proceedings pursuant to
Exts. P5, P6 and P7 will stand stayed on condition that
within 3 weeks from today the petitioner deposits
WPC No. 31271/07 2
Rs.50,000/- before the 4th respondent.
Petitioner shall produce a copy of this judgment
before the 2nd respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-