High Court Kerala High Court

M/S. Bharat Petroleum … vs Assistant Commuissioner(Wt) on 4 May, 2010

Kerala High Court
M/S. Bharat Petroleum … vs Assistant Commuissioner(Wt) on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14153 of 2010(T)


1. M/S. BHARAT PETROLEUM CORPORATION LTD.,
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMUISSIONER(WT)
                       ...       Respondent

2. DEPUTY COMMISSIONER(APPEALS)

3. INSPECTING ASSISTANT COMMISSIONER

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  : No Appearance

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

 Dated :04/05/2010

 O R D E R
                         C.K. ABDUL REHIM, J.
                        ----------------------------------
                      W.P.(C) NO. 14153 OF 2010
                       ----------------------------------------
               DATED THIS THE 4TH DAY OF MAY 2010


                                 JUDGMENT

—————–

Against Ext. P1 order of assessment, the petitioner had

preferred statutory appeal before the 2nd respondent as evidenced

from Ext. P2. The petitioner had also filed stay petition as

evidenced from Ext. P2(a). It is submitted that the appeal as well as

accompanying application are pending consideration and disposal

before the 2nd respondent. Petitioner is aggrieved by the coercive

steps initiated pursuant to Ext. P3 Demand Notice.

2. Under the above circumstances, I am of the opinion that

this writ petition can be disposed of by issuing necessary directions

to the appellate authority.

3. Accordingly, the 2nd respondent is directed to consider

and pass orders on Ext. P2(a) stay petition, after affording an

opportunity for hearing to the petitioner, as early as possible, at any

rate, within one month from the date of receipt of copy of this

W.P.(C) NO. 14153 OF 2010
2

judgment. Recovery of the amounts covered under Ext. P1 shall be

kept in abeyance till orders are passed by the 2nd respondent, as

directed above.

The petitioner shall produce a copy of this judgment before

the 2nd respondent.

C.K. ABDUL REHIM
JUDGE

pkk