High Court Kerala High Court

M/S.Accel Frontline Ltd vs The Assistant … on 8 September, 2009

Kerala High Court
M/S.Accel Frontline Ltd vs The Assistant … on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25365 of 2009(M)


1. M/S.ACCEL FRONTLINE LTD.,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER(ASSESSMENT-1)
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. STATE OF KERALA,

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/09/2009

 O R D E R
                           C.K. ABDUL REHIM, J.
                           ---------------------------------
                           WP(C) NO. 25365 OF 2009
                           -----------------------------------
                 Dated this the 8th day of September, 2009


                                 J U D G M E N T

Against Ext.P1 and P2 monthly provisional assessments pertaining June

2007 and September, 2007, the petitioner filed appeals before the second

respondent. As per Ext.P3 order, the appellate authority had remanded the

matter with directions to modify the assessments in accordance with the

observation made therein. Ext.P3 order was passed as early as on

05.12.2008. Grievance of the petitioner is that inspite of submitting repeated

requests as per Exts.P5 and P6, the first respondent assessing authority is not

taking steps to modify the assessments in compliance with Ext.P3 order.

2. Having considered the facts, the Writ Petition is disposed of,

directing the first respondent to pass appropriate orders in compliance with

Ext.P3 appellate order, if it has attained finality by modifying the assessments,

as early as possible, at any rate, within a period of one month from the date of

receipt of a copy of this judgment.

C.K. ABDUL REHIM
JUDGE

dnc