High Court Kerala High Court

M/S.Master Steels vs The Assistant … on 15 December, 2010

Kerala High Court
M/S.Master Steels vs The Assistant … on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37287 of 2010(I)


1. M/S.MASTER STEELS, PPM ROAD,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER(ASSESSMENT)
                       ...       Respondent

2. THE DEPUTY COMMISSIONER(APPEALS)

3. INSPECTING ASSISTNAT COMMISSIONER

4. THE STATE OF KERALA,

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  : No Appearance

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

 Dated :15/12/2010

 O R D E R
                    C.K.ABDUL REHIM, J.
                 -------------------------------------------
                   W.P.(C).No.37287 of 2010
                 -------------------------------------------
           Dated this the 15th day of December, 2010

                         J U D G M E N T

———————-

Aggrieved by Ext.P1 order of assessment the

petitioner had preferred statutory appeal before the 2nd

respondent as evidenced from Ext.P2. Ext.P3 is the stay

petition filed along with the appeal. It is submitted that the

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 on issuing

Ext.P4 revenue recovery notice, under the Kerala Revenue

Recovery Act, 1968.

2. Considering pendency of the statutory appeal I am

of the view that the writ petition can be disposed of directing

the appellate authority to expedite the matter.

3. The 2nd respondent is directed to consider and pass

orders on Ext.P3 stay petition after affording an 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.

W.P.(C).37287/10-I -2-

4. Till such time orders are passed by the 2nd respondent

as directed above, recovery of amounts covered under Ext.P1

which is now initiated pursuant to Ext.P4 notice, shall be kept in

abeyance.

5. The petitioner will produce a copy of this judgment

before the 2nd respondent.

C.K.ABDUL REHIM, JUDGE.

okb