IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18473 of 2010(H)
1. M/S.CITY HOTEL, KAYAMKULAM,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (LT)
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. DEPUTY TAHSILDAR (R.R.)
For Petitioner :SRI.HARISANKAR V. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :15/06/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 18473 OF 2010
.........................................................................
Dated this the 15th June, 2010
J U D G M E N T
Challenging Ext. P1 series assessment orders, the
petitioner has preferred Exts. P2 series appeals along with Exts.
P3 series petitions to condone the delay and accompanied by
Ext.P4 series petitions for stay, which are pending consideration
before the second respondent. The grievance of the petitioner is
that, without any regard to the pendency of the said proceedings,
the third respondent has issued Exts.P5 and P6 demand
notices, which hence are under challenge in this Writ Petition
2. Heard the learned Government Pleader as well
3. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders
on Exts.P3 series petitions to condone the delay and also on Exts.
P4 series petitions for stay, as expeditiously as possible, at any
rate, within a period of one month from the date of receipt of a
W.P.(C) No. 18473 OF 2010
2
copy of the judgment . It is made clear that till such orders are
passed on Exts. P3 series petitions to condone the delay and P4
series petitions for stay, the recovery proceedings pursuant to
Exts. P5 and P6 shall be kept in abeyance.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk