High Court Kerala High Court

M/S.Universal Agencies vs Commercial Tax Officer on 28 August, 2009

Kerala High Court
M/S.Universal Agencies vs Commercial Tax Officer on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24979 of 2009(N)


1. M/S.UNIVERSAL AGENCIES,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.HARISANKAR V. MENON

                For Respondent  : No Appearance

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

 Dated :28/08/2009

 O R D E R
                    P.R.RAMACHANDRA MENON, J.
                   -----------------------------------------------
                          WP(C) NO. 24979 OF 2009
                           -----------------------------------
                   Dated this the 28th day of August, 2009


                                 J U D G M E N T

Challenging Ext.P1 order passed by the first respondent, the petitioner

has preferred Ext.P2 appeal before the second respondent, along with Ext.P3

petition for stay. The petitioner is constrained to approach this Court because

of the coercive steps stated as being pursued against them without any regard

to the pendency of the above proceedings.

2. Heard the learned Government Pleader as well.

3. In the above circumstances, the second respondent is directed to

consider and pass appropriate orders on Ext.P2 appeal and P3 petition for stay

in accordance with law, as expeditiously as possible. However, it is made clear

that, till appropriate orders are passed on Ext.P3 petition for stay, all further

coercive proceedings stated as being pursued against the petitioner shall be

kept in abeyance.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

dnc