IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21355 of 2010(T)
1. M/S.PAGODA RESORTS, CCNB ROAD,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE SALES TAX APPELLATE TRIBUNAL,
For Petitioner :SRI.A.KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :09/07/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 21355 OF 2010
.........................................................................
Dated this the 9th July, 2010
J U D G M E N T
The grievance projected in this Writ Petition is that inspite
of filing Ext.P4 petition for restoration of Ext. P2 appeal
preferred by the petitioner, challenging Ext. P1 assessment order
in respect of the assessment year 2006-07, coercive steps are
being pursued, which is sought to be intercepted.
2. The learned Counsel for the petitioner submits that the
petitioner has received a notice yesterday posting Ext.P4
restoration application on 14.07.2010 for hearing.
3. Heard the learned Government Pleader as well
4. In the above facts and circumstances, the second
respondent is directed to pass final orders on Ext. P4 as
expeditiously as possible, at any rate, within six weeks from the
date of receipt of a copy of the judgment. It is made clear that
till such orders are passed on Ext. P4, all further coercive steps
W.P.(C) No. 21355 OF 2010
2
stated as being pursued against the petitioner shall be kept in
abeyance.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk