High Court Kerala High Court

M/S.Transdot Pvt.Ltd. vs The Commercial Tax Officer on 28 October, 2010

Kerala High Court
M/S.Transdot Pvt.Ltd. vs The Commercial Tax Officer on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32819 of 2010(B)


1. M/S.TRANSDOT PVT.LTD., SEWAGE TREATMENT
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :28/10/2010

 O R D E R
                C.K. ABDUL REHIM, J
                ------------------------------
             WP(C) NO. 32819 OF 2010
                ------------------------------
       Dated this the 28th day of October, 2010


                       JUDGMENT

Against Exts.P1 and P2 orders of assessments, the

petitioner had preferred statutory appeals before the

second respondent as per Exts.P3 and P4. Exts.P5 and

P6 are stay petitions filed along with appeals. Grievance

of the petitioner is that without considering pendency of

the appeal, recovery steps has now been initiated, on

issuing Ext.P7 notice.

2. Heard; learned Government Pleader on behalf

of the respondents. Considering pendency of the

statutory appeals, I am of the opinion that the Writ

Petition can be disposed of directing the appellate

authority to expedite disposal of the matter.

3. The Writ Petition is disposed of directing the

second respondent to consider and pass orders on

Exts.P5 and P6 stay petitions, after affording an

2
WP(C) No. 32819/2010

opportunity of hearing 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. Till such time orders are passed by the second

respondent, recovery of the amounts covered by Exts.P1

and P2, which is now initiated pursuant to Ext.P7 notice

shall be kept in abeyance.

5. The petitioner will produce a copy of this

judgment before the second respondent.

C.K. ABDUL REHIM
JUDGE
dnc