IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31928 of 2009(I)
1. M/S. MINAR ISPAT PRIVATE LTD.
... Petitioner
Vs
1. INTELLIGENCE OFFICER, SQUAD NO.III
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. SALES TAX OFFICER (RECOVERY)
For Petitioner :SRI.HARISANKAR V. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :10/11/2009
O R D E R
C.K. ABDUL REHIM, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 31928 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of November, 2009
J U D G M E N T
1. Since Ext.P2 statutory appeal filed against Ext.P1
order of assessment is pending consideration and disposal
before the 2nd respondent appellate authority, I am of the
opinion that the writ petition can be disposed of with
appropriate directions to the appellate authority.
2. Along with the appeal the petitioner had filed
Ext.P3 stay petition, which is still pending consideration and
disposal. Therefore the 2nd respondent is directed to pass
orders on Ext.P3, after affording an opportunity of hearing
to the petitioner, as early as possible, at any rate within a
period of one month from the date of receipt of a copy of
this judgment.
3. The respondents are directed to keep in abeyance
all further steps of recovery for realisation of amounts
covered under Ext.P1 assessment, which is initiated
W.P.(C)No. 31928 of 2009
-2-
pursuant to Ext.P4 notice, till orders are passed on the stay
application as directed above.
4. The 2nd respondent is also directed to dispose of
the appeal at the earliest.
C.K. ABDUL REHIM
JUDGE
shg/