IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3822 of 2010(C)
1. M/S.JOJO FROZEN FOODS (P)LTD.,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/02/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 3822 of 2010
-------------------------------------
Dated, this the 5th day of February, 2010
J U D G M E N T
The petitioner has preferred Ext.P2 appeal along with Ext.P2(a) petition
for stay, challenging Ext.P1 assessment order passed by the first respondent.
The grievance of the petitioner is that, it is without any regard to the pendency
of the said proceedings before the Appellate Authority/2nd respondent, that
the respondents are proceeding with further coercive steps borne by Ext.P3,
which is sought to be intercepted in the Writ Petition.
2. Heard the learned Government Pleader as well.
3. Taking note of the facts and figures, the 2nd respondent is
directed to consider and pass appropriate orders on Ext.P2 (a) petition for
stay, in accordance with law, as expeditiously as possible, at any rate within
one month from the date of receipt of a copy of this judgment. It is made
clear that till such appropriate orders are passed on Ext.P2(a) petition for
stay, all coercive steps pursuant to Ext.P3 shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc