IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 492 of 2011(J)
1. MS.BROTHERS METALS, KALPETTA
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER, KALPETTA-
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.P.RAGHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :07/01/2011
O R D E R
C.K.ABDUL REHIM, J.
= = = = = = = = = = = =
WP(C).No.492 of 2011-J.
= = = = = = = = = = = =
Dated this the 7th January, 2011.
J U D G M E N T
Aggrieved by Ext.P1 order of assessment completed
against the petitioner with respect to the year 2006-’07, the
petitioner had preferred statutory appeal as per Ext.P2,
before the 2nd respondent. The appeal was filed along with a
delay condonation application, as evidenced from Ext.P3.
Along with the appeal the petitioner had also filed Ext.P4 stay
petition. It is stated that the appeal and the accompanying
applications are pending disposal before the 2nd respondent.
Meanwhile, revenue recovery steps were initiated on the
basis of Ext.P5 notice, issued under the Kerala Revenue
Recovery Act. Hence the petitioner seeks direction
restraining recovery steps till the disposal of the appeal.
2. Considering pendency of the matter before the
statutory appellate authority I am of the view that the writ
petition can be disposed of directing that authority to take
WP(C).No.492 of 2011-J.
2
necessary action.
3. Hence the writ petition is disposed of directing the
2nd respondent to consider and pass orders on Ext.P3 delay
condonation application, after affording an opportunity of
being heard 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.
4. If the delay is condoned and the appeal is
registered, then the 2nd respondent shall consider and pass
orders on Ext.P4 stay petition, simultaneously.
5. Till such time orders are passed by the 2nd
respondent as directed above, recovery of amounts covered
under Ext.P1 order of assessment, which is initiated on the
basis of Ext.P5 notice, shall be kept in abeyance.
6. The petitioner will produce a copy of this judgment
before the appellate authority for proper compliance.
C.K.ABDUL REHIM,
(Judge)
Kvs/-