High Court Kerala High Court

C.C.Rajan vs The Appellate Assistant … on 21 January, 2010

Kerala High Court
C.C.Rajan vs The Appellate Assistant … on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2027 of 2010(C)


1. C.C.RAJAN, S/O.CHATTU,
                      ...  Petitioner

                        Vs



1. THE APPELLATE ASSISTANT COMMISSIONER,
                       ...       Respondent

2. DEPUTY COMMISSIONER,

3. SALES TAX OFFICER,

4. SALE TAX APPELLATE TRIBUNAL,

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  : No Appearance

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

 Dated :21/01/2010

 O R D E R
               P.R. RAMACHANDRA MENON, J.
                 -----------------------------------------------
                         WP(C) No. 2027 of 2010
                      ---------------------------------------
               Dated, this the 21st day of January, 2010


                              J U D G M E N T

Challenging Ext.P11 order passed by the 1st respondent, the

petitioner has filed Ext.P12 appeal before the 4th respondent Tribunal,

along with I.A. to condone the delay of 170 days in filing the same. The

petitioner is apprehending coercive action at the hands of the

respondents and hence has rushed to this Court by filing the present

Writ Petition.

2. The learned counsel for the petitioner submits that the

petitioner is intending to prefer an I.A. for stay and unless interference is

made by this Court, irreparable loss and hardship will be resulted to the

petitioner.

3. Heard the learned Government Pleader as well.

4. Considering the facts and circumstances, the petitioner is

permitted to file an I.A. for stay, if so desired, within ten days. The 4th

respondent is directed to consider and pass appropriate orders on the

I.A. preferred by the petitioner for condoning the delay in filing the

appeal and also in the I.A. for stay if any, to be filed as above, as

expeditiously as possible. However, it is made clear that till such

WP(C) No.2027/2010
2

appropriate orders are passed on the above I.A.s, all further coercive

steps pursuant to Ext.P14 shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc