IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5409 of 2010(A)
1. T.R.UNNIKRISHNAN
... Petitioner
Vs
1. ASST.COMMISSIONR
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :19/02/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 5409 OF 2010
- - - - - - - - - - - - - - -- - - - - - - - - - - - -
Dated this the 19th day of February, 2010
JUDGMENT
Challenging Ext.P1 assessment order passed by the 1st
respondent in respect of the assessment year 2006-07, the
petitioner has preferred Ext.P2 appeal, along with Ext.P3 petition
for stay and Ext.P4 petition for early hearing which are stated as
pending before the 2nd respondent. The grievance of the
petitioner is that, it is without regard to the above proceedings
filed by the petitioner, that a demand notice has been issued
proceeding with coercive steps, which is sought to be intercepted
in this writ petition.
2. Heard learned Government Pleader as well.
3. Considering the facts and circumstances of the case, the
2nd respondent is directed to consider and pass appropriate orders
on Ext.P3 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.P3, all further
WP(C) No.5409 of 2010
-:2:-
coercive proceedings pursuant to Ext.P5 shall be kept in
abeyance.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON, JUDGE
ttb