IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10569 of 2010(U)
1. P.KUNHALASSAN @ KUNHIPPA,
... Petitioner
Vs
1. ASST.COMMISSIONER (KVAT),
... Respondent
2. DY.COMMISSIONER (APPEALS),
3. INSPECTING ASST.COMMISSIONER,
For Petitioner :SRI.T.V.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C).No. 10569 of 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 29th day of March, 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
J U D G M E N T
Being aggrieved of the order imposing penalty, the
petitioner has preferred Ext.P2 appeal along with Ext.P3
petition for stay, also accompanied by Ext.P4 petition for
early hearing. The petitioner is aggrieved of the coercive
steps being pursued by the 1st respondent, without any
regard to the above proceedings, which is under challenge in
this Writ Petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 2nd
respondent is directed to consider and pass appropriate
orders on Ext.P3 stay petition, 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
W.P.(C).No. 10569 of 2010
2
clear that, till such orders are passed in the I.A. for stay, the
coercive proceedings stated as being pursued against the
petitioner, shall be kept in abeyance.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON
JUDGE
nl
W.P.(C).No. 10569 of 2010
3