IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37971 of 2010(V)
1. JOHNSON & JOHNSON LIMITED
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER,
... Respondent
2. THE KVAT APPELLAT TRIBUNAL,
3. THE INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.JOSEPH JERARD SAMSON RODRIGUES
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :22/12/2010
O R D E R
C.K.ABDUL REHIM, J
---------------------------------------
W.P(C) No.37971 of 2010-V
----------------------------------------
Dated this the 22nd day of December, 2010.
J U D G M E N T
Aggrieved by Ext.P1 order of assessment, which is
confirmed by the first appellate authority through Ext.P2,
the petitioner had preferred Ext.P3 second appeal before
the 2nd respondent. Along with the appeal Ext.P4 stay
petition was also filed seeking stay of collection of the tax
amount in dispute. According to the petitioner, the second
appeal as well as the stay petition are pending consideration
and disposal before the 2nd respondent. Grievance of the
petitioner is that without considering pendency of the
appeal, coercive steps of recovery has now been initiated to
realise the amounts covered under Ext.P1, on issuing Ext.P5
notice under the Kerala Revenue Recovery Act. Hence the
petitioner seeks interference of this Court to restrain the
recovery steps, till the disposal of the appeals.
2. Considering pendnecy of statutory appeal before
the 2nd respondent, I am of the view that the writ petition
W.P(C) No.37971 of 2010-V 2
can be disposed of directing that authority to consider the
matter on an early basis.
3. Accordingly, the writ petition is disposed of
directing the 2nd respondent to consider and pass orders on
Ext.P4 stay petition, after affording an opportunity of
hearing to the petitioner, as early as possible, at any rate
within a period of six weeks from the date of receipt of a
copy of this judgment.
4. Till such time orders are passed on the stay petition
as directed above, further steps of recovery pursuant to
Ext.P5 shall be kept in abeyance.
5. The petitioner will produce a copy of this
judgment before the 2nd respondent.
Sd/-
C.K.ABDUL REHIM
JUDGE
//True Copy//
ab P.A to Judge