IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1524 of 2010(M)
1. M.G.JOHNY, MUKKADAYIL HOUSE,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (ASSMT.)
... Respondent
2. THE ASSISTANT SECRETARY, SALES TAX
3. THE INTELLIGENCE OFFICER, SQUAD NO.1,
4. THE DISTRICT COLLECTOR, ERNAKULAM.
For Petitioner :SRI.K.SRIKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :11/02/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 1524 of 2010
--------------------------------------
Dated, this the 11th day of February, 2010
J U D G M E N T
The learned counsel for the petitioner submits that the grievance
projected in the Writ Petition has already been taken up before the statutory
authorities by way of appropriate proceedings and that the petitioner will be
satisfied, if appropriate direction is given to consider Ext.P3 series appeals
preferred against Ext.P2 common order passed by the first appellate authority.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 2nd respondent is
hereby directed to consider and pass appropriate orders on Ext.P3 series
appeal in accordance with law, after giving an opportunity of hearing to the
petitioner, as expeditiously as possible, at any rate, within one month from the
date of receipt of a copy of this judgment.
4. It is also brought to the notice of this Court by the learned counsel
for the petitioner that the penalty imposed upon the petitioner has already been
set aside as borne by Ext.P1 series orders and that the revised consequential
orders are yet to be passed. All further coercive proceedings for recovery
against the petitioner shall be kept in abeyance; till finalisation of the
proceedings as above.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc