High Court Kerala High Court

Alikunju vs The Deputy Commissioner (Appeal) on 5 February, 2010

Kerala High Court
Alikunju vs The Deputy Commissioner (Appeal) on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3940 of 2010(N)


1. ALIKUNJU, MANAGING PARTNER,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER (APPEAL),
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER,

3. THE DEPUTY TAHSILDAR,

4. THE VILLAGE OFFICER,

5. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.SIRAJ KAROLY

                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.
                      -------------------------
                  W.P (C) No.3940 of 2010
                      --------------------------
              Dated this the 5th February, 2010

                        J U D G M E N T

Being aggrieved by Ext.P3 order passed by the

assessing authority, the petitioner has preferred Ext.P4

appeal along with Ext.P5 petition for stay and also Ext.P6

petition for condoning the delay in filing the appeal, which

are stated as pending consideration before 1st

respondent.

2. The petitioner is aggrieved of the coercive steps

being pursued against him, as borne by Exts.P1 and P2

notices issued under the Kerala Revenue Recovery Act

which in turn are sought to be challenged in this writ

petition.

3. Heard the learned Government Pleader as well.

4. Considering the facts and circumstances, the

1st respondent is directed to consider and pass

appropriate orders on Exts.P5 petition for stay and Ext.P6

petition for condoning the delay in filing the appeal, as

expeditiously as possible at any rate, within a period of two

W.P (C) No.3940 of 2010
2

months from the date of receipt of a copy of this judgment.

However, it is made clear that till appropriate orders are

passed on Exts.P5 and P6, all further coercive proceedings

pursuant to Exts.P1 and P2 shall be kept in abeyance.

The Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON,
JUDGE
ma

W.P (C) No.3940 of 2010
3

W.P (C) No.3940 of 2010
4