IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9120 of 2010(L)
1. P.H. ABDUL SALAM ,AGED 63
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEALS)
... Respondent
2. INTELLIGENCE OFFICER (I/C OF IB)
3. INSPECTING ASSISTANT COMMISSIONER
4. COMMERCIAL TAX OFFICER
For Petitioner :SRI.P.A.MOHAMMED SHAH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
.......................................................................
WP (C) NO. 9120 OF 2010
...............................................
Dated this the 18th day of March, 2010
J U D G M E N T
The grievance of the petitioner is that, without any
regard to the pendency of Exhibit P7 and P8 appeal,
preferred before the 1st respondent, challenging the
assessment orders as well as the order imposing penalty
and despite Exhibit P9 and P10 petitions preferred for
interim stay, the 3rd respondent is proceeding with
coercive steps as borne by Exhibit P11, which is sought to
be intercepted in the Writ Petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 1st
respondent is directed to consider and pass appropriate
orders on Exhibit P9 and P10 petitions for stay as
expeditiously as possible, at any rate, within one month,
from the date of receipt of a copy of this Judgment. Till
WP (C) NO. 9120 OF 2010
2
such appropriate orders are passed in Exhibit P9 and P10
petitions for stay, all further coercive steps pursuant to
Exhibit P11 shall be kept in abeyance.
The Writ petition is deposed of, as above.
P.R. RAMACHANDRA MENON,
JUDGE.
rkc