High Court Kerala High Court

Tissan.J.Thachankary vs The Deputy Commissioner … on 5 March, 2010

Kerala High Court
Tissan.J.Thachankary vs The Deputy Commissioner … on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7220 of 2010(B)


1. TISSAN.J.THACHANKARY, CHAIRMAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER (APPEALS),
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER (WC & LT),

3. THE APPELLATE ASSISTANT COMMISSIONER,

4. THE INSPECTING ASSISTANT COMMISSIONER,

5. THE SALES TAX APPELLATE TRIBUNAL,

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

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

 Dated :05/03/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                        W.P.(C) No. 7220 OF 2010
               .........................................................................
                        Dated this the 5th March, 2010



                                    J U D G M E N T

The petitioner is aggrieved of Exts.P3, P16 and P16(a)

recovery notices issued seeking to realise the amount stated as

due from him in respect of various assessment orders passed

by the concerned authorities.

2. Challenging Ext.P4 common appellate order passed by

the first respondent in respect of assessment years 2003-04

and 2004-05, the petitioner has preferred Exts.P5 and P5(a)

appeals along with Exts.P6 and P6 (a) petitions to condone the

delay in filing the appeals and Exts. P7 and P7(a) petitions for

stay which are stated as pending before the 5th

respondent/Tribunal. Similarly with regard to the assessment

year 2005-06, the petitioner has preferred Ext.P9 appeal, along

with Ext.P10 petition to condone the delay in filing the same

and Ext. P11 petition for stay. So also, with regard to the

W.P.(C) No. 7220 OF 2010

2

assessment year 2006-07, the petitioner has preferred Ext.P13

appeal along with Ext.P14 petition to condone the delay in filing

the same and also Ext.P15 petition for stay . The proceedings in

respect of assessment years 2005-06 and 2006-07 are stated

as pending consideration before the first respondent. The case

of the petitioner is that, without any regard to the pendency of

the above proceedings, recovery proceedings are being pursued

against the petitioner, which hence are under challenge in this

Writ Petition.

3. Heard the learned Government Pleader as well.

4. Considering the facts and circumstances, the first

respondent is directed to consider and pass appropriate orders

on Exts.P10, P11, P14 and P15. Similarly, the fifth

respondent/Tribunal is directed to consider and pass appropriate

orders on Exts.P6, P6(a), P7 and P7(a) . Appropriate orders as

above shall be passed in the I.As seeking for condonation of

delay and also in the I.As for interim stay, in accordance with

law, as expeditiously as possible, at any rate within one month

from the date of receipt of a copy of the judgment. Till such

W.P.(C) No. 7220 OF 2010

3

orders are passed in the above I.As, all further coercive

proceedings pursuant to Exts.P3, P16 and P16(a) shall be kept

in abeyance.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk