High Court Kerala High Court

M/S.Changazhathu Granites vs Deputy Commissionr on 19 February, 2010

Kerala High Court
M/S.Changazhathu Granites vs Deputy Commissionr on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5451 of 2010(F)



1. M/S.CHANGAZHATHU GRANITES
                      ...  Petitioner

                        Vs

1. DEPUTY COMMISSIONR
                       ...       Respondent

                For Petitioner  :SRI.THAMPAN THOMAS

                For Respondent  : No Appearance

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

 Dated :19/02/2010

 O R D E R
                 P.R. RAMACHANDRA MENON, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C)No. 5451 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of February, 2010

                              JUDGMENT

The grievance of the petitioner is that even though the

petitioner has filed Exts.P4 and P6 appeals before the 1st

respondent challenging Exts.P3 and P5 assessment orders, the

respondents are proceeding with hasty recovery steps as

evidenced by Ext.P7, which is under challenge in this writ

petition.

2. Heard the learned Government Pleader as well.

3. The learned counsel for the petitioner submits that the

petitioner, on receipt of Ext.P7, has made immediate

arrangements to file a petition for stay before the 1st respondent

and the same will be finalised within one week, simultaneously

seeking for appropriate direction to be issued to the appellate

authority to redress the grievance of the petitioner.

4. After hearing both sides, the petitioner is permitted to

file necessary petition for stay before the 1st respondent in

Exts.P4 and P6 appeals within one week, on which event, the

WP(C) No. 5451 of 2010

-:2:-

same shall be considered by the 1st respondent in accordance

with law and appropriate orders shall be passed thereon as

expeditiously as possible, at any rate within one month from the

date of receipt of a copy of this judgment. It is made clear that

till such orders are passed on the Interlocutory Applications, if

any as aforesaid, all further coercive steps pursuant to Ext.P7

shall be kept in abeyance.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON, JUDGE
ttb